Gujarat High Court High Court

Rama vs Shamji on 18 July, 2008

Gujarat High Court
Rama vs Shamji on 18 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2453/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2453 of 2004
 

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

 

RAMA
PUNA HARIJAN & 3 - Appellant(s)
 

Versus
 

SHAMJI
DANA PATEL & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Appellant(s) : 1,3 - 4.MR SURESH M SHAH for Appellant(s) : 1 -
4. 
RULE SERVED for Defendant(s) : 1 - 2. 
MR HASMUKH THAKKER for
Defendant(s) : 3, 
RULE UNSERVED for Defendant(s) : 4, 
None for
Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per the office note, learned advocate for the appellant has not
supplied fresh and correct address of respondent no. 4 till today.

Mr.

Mehul S. Shah learned advocate for the appellant prays to adjourn the
matter to enable him to collect and supply fresh and correct address
of respondent no. 4. Upon her request, matter is adjourned to
22.8.2008.

(A.M.

KAPADIA, J.)

(Z.K.

SAIYED, J.)

mandora/