Gujarat High Court
Narsi vs Joshi on 29 November, 2010
Gujarat High Court Case Information System
Print
SA/60/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 60 of 1994
=========================================================
NARSI
BHAGWANJI MOCHI - Appellant(s)
Versus
JOSHI
TRAMBAKLAL HARILAL - Defendant(s)
=========================================================
Appearance
:
MR
AR THACKER for
Appellant(s) : 1,
None for Defendant(s) : 1,
UNSERVED-EXPIRED
(N) for Defendant(s) : 1.2.1
NOTICE UNSERVED for Defendant(s) :
1.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/11/2010
ORAL
ORDER
At
the request made by learned advocate Mr. A.R. Thacker time is granted
finally to confirm and verify whether the appellant has expired or
not or to take any instruction with a clear understanding that no
further time shall be granted. S.O. to 20.12.2010.
(Rajesh
H. Shukla, J.)
(hn)
Top