Gujarat High Court
Parmar vs Mrs on 11 August, 2010
Gujarat High Court Case Information System
Print
LPA/8919/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 89 of 1984
==========================================
PARMAR
LADHUBHA PRATAPSINH - Appellant(s)
Versus
MRS.
DHANGAURIBEN DAYASHANKAR DAVE - Respondent(s)
==========================================
Appearance
:
NOTICE NOT
RECD BACK for Appellant(s) : 1,
MR
PM RAVAL for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Mr.
B.D. Karia, learned advocate states that he has filed his Vakalatnama
for the appellant in the year 1997. The office to verify and notify
Mr. B.D. Karia’s name in the cause list on the next date of hearing.
S.O. to 14th May, 2009.
(
Mohit S. Shah, J. )
(
Harsha Devani, J. )
hki
Top