Gujarat High Court
Manilal vs Induben on 24 August, 2011
Gujarat High Court Case Information System
Print
FA/1151/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1151 of 1995
=========================================================
MANILAL
R PATEL - Appellant(s)
Versus
INDUBEN
ALIAS INDIRABAEN RAMANLAL THAKKAR - Defendant(s)
=========================================================
Appearance
:
MR
JS YADAV for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,
MR KN
THAKKER for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/08/2011
ORAL
ORDER
Mr.
J.S. Yadav, learned Advocate for the appellant, seeks permission to
retire from the matter. Mr. Yadav, learned Advocate, is allowed to
retire from the matter.
Party-in-person
is present before this Court, he wants to argue his matter
independently. The paper book will be supplied to him within one week
from today. S.O. to 9th September, 2011.
Office
is directed not to show the name of Mr. Yadav, learned Advocate for
the appellant.
(K.S.JHAVERI,J.)
pawan
Top