Gujarat High Court High Court

Narmadaben vs Dahiben on 11 January, 2011

Gujarat High Court
Narmadaben vs Dahiben on 11 January, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/34/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 34 of 1990
 

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

 

NARMADABEN
@ NANIBEN WD/O MOHANBHAI LALABHAI PATEL & 5 - Appellant(s)
 

Versus
 

DAHIBEN
BHAGWANBHAI PATEL & 7 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AMIT N PATEL for
Appellant(s) : 1 - 2, 4, 6,UNSERVED-EXPIRED (N) for Appellant(s) :
3,NOTICE SERVED for Appellant(s) : 4 - 6. 
MR RS SANJANWALA for
Defendant(s) : 1, 
NOTICE SERVED for Defendant(s) : 2,7 - 8. 
NOTICE
UNSERVED for Defendant(s) : 3 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 11/01/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Amit Patel, for appellants, requests that court fees
shall be paid within a week i.e. on or before 18.01.2011. Returnable
date, is, therefore, extended accordingly upto 28.2.2011.

(RAJESH
H SHUKLA, J.)

Amit

   

Top