Gujarat High Court High Court

Paschim vs Trikambhai on 6 April, 2011

Gujarat High Court
Paschim vs Trikambhai on 6 April, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1158/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1158 of 2011
 

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


 

PASCHIM
GUJARAT VIJ COMPANY LIMITED - Appellant(s)
 

Versus
 

TRIKAMBHAI
KUBERBHAI - Defendant(s)
 

=========================================================
 
Appearance : 
MS
MAYA S DESAI for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 06/04/2011 

 

ORAL
ORDER

Heard
Ms.Desai, ld.advocate for the appellant and perused the impugned
judgment and decree dated 28.10.2010 rendered by ld.Addl.District
Judge, Surendranagar in Special Civil Suit No.62 of 2007. Having
considered the submissions advanced on behalf of the appellant, so
also considering the impugned judgment rendered by the trial Court,
this Court is of the opinion that the appeal deserves to be admitted.
The appeal is, therefore, admitted.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top