Gujarat High Court
Manchhalal vs Koli on 22 October, 2008
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 to 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
UNSERVED for
Defendant(s) : 7,
9,
MR
RAJNI H MEHTA for
Defendant(s) : 8,
MR
VASANT S SHAH for
Defendant(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/10/2008
ORAL
ORDER
These
appeals are filed by owner of the truck in question. However, learned
advocate Mr.M.D.Pandya has filed sick note. Therefore, the matters
are adjourned to 19.11.2008.
The
Registry to notify FA No.776 of 1985 along with present appeals on
the next date of hearing.
(H.K.RATHOD,J.)
(vipul)
Top