Gujarat High Court High Court

Maniben vs Shantaben on 14 November, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/188/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 188 of 2011
 

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

 

MANIBEN
W/O GORDHANBHAI LAKHMANBHAI GODASARA & 3 - Appellant(s)
 

Versus
 

SHANTABEN
MADHABHAI GODASARA L.R.OF MADHABHAI L GODASARA & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
None
for Appellant(s) : None for Petitioner No(s).: for Appellant(s) :
1,MR RAXIT J DHOLAKIA for Appellant(s) : 1.2.1, 1.2.2,1.2.3 -
4. 
UNSERVED-EXPIRED (N) for Defendant(s) : 1, 
MR NIRAV C
THAKKAR for Defendant(s) : 2 - 4, 7, 
NOTICE SERVED for
Defendant(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Stand
over to 25.11.2011. In the meantime, it would be open to the learned
advocate for the appellants to seek adjournment in the execution
proceeding that has been filed by the respondents-original
plaintiffs.

(Harsha
Devani,J)

pathan

   

Top