Gujarat High Court
Puniya vs Akhamabhai on 4 February, 2011
Gujarat High Court Case Information System
Print
FA/25/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 25 of 2007
=========================================================
PUNIYA
MANSINGH KATARA & 5 - Appellant(s)
Versus
AKHAMABHAI
RATABHAI KHANT & 4 - Defendant(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Appellant(s) : 1 - 6.
None for Defendant(s) : 1,3 - 4.
MR DN
KIRATSATA for Defendant(s) : 2,
MS SONAL S TRIVEDI for
Defendant(s) : 2,
MR SANDIP C SHAH for Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/01/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
The
appeal is admitted and shall be heard with First Appeal No.2717 of
2005 which is stated to be arising from the same accident and
against the same common judgment.
(M.S.
SHAH, J.)
(AKIL
KURESHI, J.)
zgs/-
Top