Gujarat High Court High Court

Radhaben vs Thakor on 13 May, 2011

Gujarat High Court
Radhaben vs Thakor on 13 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/47/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 47 of 2003
 

With


 

SECOND
APPEAL No. 49 of 2003
 

With


 

SECOND
APPEAL No. 50 of 2003
 

To


 

SECOND
APPEAL No. 51 of 2003 

 

With


 

SECOND
APPEAL No. 53 of 2003
 

With


 

SECOND
APPEAL No. 108 of 2003
 

With


 

SECOND
APPEAL No. 1 of 2004
 

With


 

SECOND
APPEAL No. 4 of 2004
 

To


 

SECOND
APPEAL No. 5 of 2004
 
=========================================================

 

RADHABEN
GANGARAM,AGED 45 YEARS - Appellant(s)
 

Versus
 

THAKOR
SHANKARJI KALAJI - Defendant(s)
 

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

 

Appearance
: 
MR
JD AJMERA for
Appellants.  
MR VIPUL S MODI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 13/05/2011
 

COMMON
ORAL ORDER

The
appellant/s will supply the paper-book of the matter within a period
of five weeks from today.

The
learned advocate for the appellants/applicant will take appropriate
action qua the unserved/expired respondent/s within a period of five
weeks from today, failing which the matter will stands dismissed qua
the said unserved/ expired respondent/s.

The
matter be listed for further orders on 29th June 2011. A
copy present order be placed in each matter.

(K.S.

Jhaveri, J)

Aakar

   

Top