Gujarat High Court High Court

Rafik vs Aminaben on 14 July, 2011

Gujarat High Court
Rafik vs Aminaben on 14 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/80/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 80 of 2011
 

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

 

RAFIK
DAUDBHAI DARIYA - Appellant(s)
 

Versus
 

AMINABEN
JAMALBHAI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SP KOTIA for
Appellant(s) : 1, 1.2.1,1.2.2  
None for Defendant(s) : 1, 
MR
VISHWAS S DAVE for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 14/07/2011 

 

 
 
ORAL
ORDER

Mr.

S.P. Kotia, learned advocate for the appellant states that the
parties are exploring possibility of settlement and prays for time.
At his request, the matter is adjourned to 21.7.2011.

[HARSHA
DEVANI, J.]

mrp

   

Top