Gujarat High Court High Court

Paschim vs Kantilal on 14 February, 2011

Gujarat High Court
Paschim vs Kantilal on 14 February, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/97/1992	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 97 of 1992
 

With


 

CIVIL
APPLICATION No. 10662 of 2010
 

In


 

SECOND
APPEAL No. 99 of 1992
 

With


 

CIVIL
APPLICATION No. 10663 of 2010
 

In
 


SECOND APPEAL No. 97 of 1992
 

With


 

CIVIL
APPLICATION No. 1507 of 2011
 

In
 


SECOND APPEAL No. 98 of 1992
 

With


 

SECOND
APPEAL No. 98 of 1992
 

With


 

SECOND
APPEAL No. 99 of 1992
 

With


 

CIVIL
APPLICATION No. 1508 of 2011
 

In
 


SECOND APPEAL No. 98 of 1992
 

With


 

CIVIL
APPLICATION No. 1509 of 2011
 

In
 


SECOND APPEAL No. 97 of 1992
 

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

 

PASCHIM
GUJARAT VIJ LTD. & 2 - Appellant(s)
 

Versus
 

KANTILAL
T.NANDHA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1 - 3. 
MS KHYATI P HATHI for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Hathi requests for time to take instructions with regard
to amicable settlement of the matter.

Learned
advocate Mr.Sinha has requested that matter may be kept earlier, and,
therefore, matter is adjourned to 18.02.2011.

(RAJESH
H SHUKLA, J.)

Amit

   

Top