Gujarat High Court High Court

Rahimaben vs Balchandbhai on 24 October, 2008

Gujarat High Court
Rahimaben vs Balchandbhai on 24 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2509/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2509 of 2001
 

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

 

RAHIMABEN
WD/O MOHAMADHANIF ABDULBHAI VAHORA & 2 - Appellant(s)
 

Versus
 

BALCHANDBHAI
ZINABHAI TARALIA & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1
- 2.UNSERVED-EXPIRED (N) for
Appellant(s) : 3, 
None
for Defendant(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Hakim made a mention that learned advocate Mr.V.A.Mansuri
is appearing on behalf of appellant. Therefore, the matter may be
adjourned.

Considering
the request, the matter is adjourned to 18.11.2008.

Learned
advocate Mr.V.A.Mansuri shall file his Vakalatnama on or before the
next date of hearing.

(H.K.RATHOD,J.)
(vipul)

   

Top