Gujarat High Court
Mirkhan vs Ayubali on 30 September, 2008
Gujarat High Court Case Information System
Print
FA/7369/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 7369 of 1995
=========================================================
MIRKHAN
A SIPAI - Appellant(s)
Versus
AYUBALI
S FAKIR & 2 - Defendant(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Appellant(s) : 1,
None
for Defendant(s) : 1 - 2.
MS
NITA U BHATT for
Defendant(s) : 3,
MR
UDAY R BHATT for
Defendant(s) : 3,
MR
SANDIP C SHAH for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/09/2008
ORAL
ORDER
Learned
advocate Ms.Shruti Pathak for the appellant requests to extend the
time to pay the Court fee.
Considering
her request, the matter is adjourned to 17.10.2008.
Meanwhile,
the appellant shall pay the deficit court fee, otherwise the matter
will be dismissed in default without reference to the Court.
(H.K.RATHOD,J.)
(vipul)
Top