Gujarat High Court
Nikhil vs Amit on 29 June, 2010
Gujarat High Court Case Information System
Print
FA/27/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 27 of 2010
=====================================================
NIKHIL
DHIRAJLAL MEHTA & 1 - Appellant(s)
Versus
AMIT
N MEHTA THROUGH POA HARSHA N MEHTA & 2 - Defendant(s)
=====================================================
Appearance :
MRS
KETTY A MEHTA for Appellant(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3
None
for Defendant(s) : 1 -
3.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Learned
counsel for the appellants does not press the present First Appeal
with a view to raise all contentions, as may be available in law,
against the order passed by the Family Court below Exh.16, which has
been dismissed,as stated by the learned counsel. Permission granted.
Appeal is disposed of as not pressed.
(Jayant Patel,J)
(Smt.Abhilasha Kumari,J)
arg
Top