Gujarat High Court High Court

Koli vs Koli on 7 July, 2011

Gujarat High Court
Koli vs Koli on 7 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/138/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 138 of 1987
 

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

 

KOLI
AJMAL VELA & 2 - Appellant(s)
 

Versus
 

KOLI
KALU PARMA HEIR OF DECD. PARMA VELA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1 - 2.NOTICE SERVED for Appellant(s) : 3,MS MAMTA R
VYAS for Appellant(s) : 3, 
NOTICE SERVED for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

On
request made by the learned advocate for the appellant, the matter is
adjourned to 4.7.2011.

[HARSHA
DEVANI, J.]

mrp

   

Top