Gujarat High Court High Court

Mohmmad vs Bhagwanram on 16 July, 2010

Gujarat High Court
Mohmmad vs Bhagwanram on 16 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5678/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5678 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2348 of 2009
 

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

MOHMMAD
ASLAM ABDUL REHMAN MANIYAR & 1 - Petitioner(s)
 

Versus
 

BHAGWANRAM
PUNAMCHAND SHARMA & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
AMIT N PATEL for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1
- 3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/07/2010 

 

ORAL
ORDER

Learned
advocate Mr.Amit N. Patel for the applicants was granted time to take
instructions in the matter. The learned advocate makes available for
perusal of the Court a copy each of certificate-Exh.70 and
deposition-Exh.69.

The
learned advocate wants some more time to find out as to whether the
amount awarded by the Tribunal is deposited by the appellants or not
and if the same is deposited, whether the permissible amount is
allowed to be withdrawn by the present applicants or not. Adjourned
to 29th July 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top