Gujarat High Court High Court

Morbi vs Bhavanbhai on 18 April, 2011

Gujarat High Court
Morbi vs Bhavanbhai on 18 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/119/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 119 of 2007
 

with
 

SECOND APPEAL No. 120 of
2007 
 
=========================================================

 

MORBI
NAGARPALIKA - Appellant(s)
 

Versus
 

BHAVANBHAI
KHODABHAI PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Appellant(s) : 1, 
MS ROOPAL R PATEL for Defendant(s) : 1, 
SERVED
BY AFFIX.-(R) for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

The
matter is partly heard. Mr. N.D. Buch learned advocate for the
appellant, however, in the midst of his submissions, seeks time to
take necessary instructions from the appellant on certain queries put
by the court. Hence, time is granted up to 25.4.2011.

[BELA
TRIVEDI, J.]

mandora/

   

Top