Gujarat High Court High Court

Manchhalal vs Koli on 11 August, 2008

Gujarat High Court
Manchhalal vs Koli on 11 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/786/1985	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 786 of 1985
 

With


 

FIRST
APPEAL No. 787 of 1985
 

To


 

FIRST
APPEAL No. 789 of 1985
 
 
=========================================================

 

MANCHHALAL
MADHAVLAL & 1 - Appellant(s)
 

Versus
 

KOLI
SAVA DUDHA & 8 - Defendant(s)
 

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

 

 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1
- 2. 
MR
SURESH M SHAH for
Defendant(s) : 1
- 3. 
DELETED
for Defendant(s) : 4, 
RULE
SERVED for
Defendant(s) : 5, 
MR
SUNIL B PARIKH for
Defendant(s) : 6, 
MR
SB VAKIL for
Defendant(s) : 6, 
RULE
NOT RECD BACK for
Defendant(s) : 7,
9, 
MR
RAJNI H MEHTA for
Defendant(s) :
8, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Parikh submitted that cognate matter is fixed for
hearing on 5th September 2008 by this Court, therefore,
this matter may be fixed on 5th September 2008.
Accordingly, matters are adjourned to 5th September 2008.

[H.K.

RATHOD, J.]

#Dave

   

Top