Gujarat High Court
Ravjibhai vs Lakshubhai on 16 December, 2010
Gujarat High Court Case Information System
Print
FA/1604/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1604 of 2010
With
CIVIL
APPLICATION No. 6493 of 2010
In
FIRST APPEAL No. 1604 of 2010
=========================================================
RAVJIBHAI
JANUBHAI & 4 - Appellant(s)
Versus
LAKSHUBHAI
BUDHIYABHAI & 5 - Defendant(s)
=========================================================
Appearance
:
MS
SONAL D VYAS for
Appellant(s) : 1 - 5.
MS KJ BRAHMBHATT for Defendant(s) : 1 - 3,5
- 6.
MS VARSH A BRAHMBHATT for Defendant(s) : 1 - 3,5 - 6.
NOTICE
SERVED for Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/12/2010
ORAL
ORDER
At
the request of the learned advocate for the appellants, the matter is
adjourned to 23rd December 2010, on the assurance given by
her that she will pay the costs of an amount of Rs.500/- (Rupees Five
Hundred only) to the High Court Advocates’ Library.
Registry
to list the appeal on production of receipt by the learned advocate
for the appellants.
(K.S.
Jhaveri, J)
Aakar
Top