Gujarat High Court High Court

Kishorechandra vs Shree on 14 November, 2011

Gujarat High Court
Kishorechandra vs Shree on 14 November, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/106/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 106 of 2011
 

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


 

KISHORECHANDRA
VASANTRAI DAVE - Appellant(s)
 

Versus
 

SHREE
VISHAL SHRIMALI SONI GYATI TRUST THROUGH VICE PRESIDEN & 2 -
Defendant(s)
 

=========================================
 
Appearance : 
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,MR NEHAL R
JOSHI for Appellant(s) : 1, 
MR PS CHAMPANERI for Defendant(s) : 1
- 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Mr.

N. R. Joshi, learned advocate for the appellant is reported to be
sick. Hence, the matter is adjourned to 22.11.2011.

[HARSHA
DEVANI, J.]

parmar*

   

Top