Gujarat High Court High Court

Parbatbhai vs Liluben on 28 February, 2011

Gujarat High Court
Parbatbhai vs Liluben on 28 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12281/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 12281 of 2010
 

In


 

FIRST
APPEAL No. 545 of 2008
 

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

 

PARBATBHAI
BHIMABHAI KHUNTI - Petitioner(s)
 

Versus
 

LILUBEN
GOGANBHAI KADCHA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant has shown his inability to get the address
of the respondent at this stage. Therefore he has not pressed the
matter with a liberty to move fresh application after getting the
address of the respondent. Accordingly the application stands
disposed of. Rule is discharged.

It
will be open to the applicant to move fresh application with same
prayer after getting proper address of the respondent.

(K.S.JHAVERI,
J.)

(ila)

   

Top