Gujarat High Court High Court

Kishorebhai vs Revaben on 22 September, 2011

Gujarat High Court
Kishorebhai vs Revaben on 22 September, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/184/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 184 of 2010
 

 
 
=========================================================

 

KISHOREBHAI
RATANJIBHAI SURTI & 1 - Appellant(s)
 

Versus
 

REVABEN
WD/O KESHAVBHAI SURTI & 13 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
ND GOHIL for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 2. 
None for
Defendant(s) : 1, 1.2.1, 1.2.2, 14, 
MS SONAL D VYAS for
Defendant(s) : 1.2.3, 1.2.4, 1.2.5,1.3.1  
NOTICE UNSERVED for
Defendant(s) : 1.3.2, 1.3.3, 8, 
NOTICE SERVED for Defendant(s) :
2, 4,6 - 7,9 - 14, 14.2.2,14.2.3  
MR IM PANDYA for Defendant(s) :
2, 4,6 - 7,9 - 13. 
UNSERVED-EXPIRED (N) for Defendant(s) : 3,
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 22/09/2011 

 

 
 
ORAL
ORDER

Mr.

N. D. Gohil learned advocate for the appellants is reported to be
sick. Hence, the matter is adjourned to 27.9.2011.

(HARSHA
DEVANI,J.)

(vipul)

   

Top