Gujarat High Court High Court

Sajidbhai vs Sabirmiya on 4 July, 2011

Gujarat High Court
Sajidbhai vs Sabirmiya on 4 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/94/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 94 of 2011
 

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

 

SAJIDBHAI
BABUBHAI KHALIFA - Appellant(s)
 

Versus
 

SABIRMIYA
AHMEDMIYA MALEK & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PARESH M DARJI for
Appellant(s) : 1, 
NOTICE NOT RECD BACK for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

1. Office
to show the name of Mr Sunil Parikh learned advocate for respondent
no. 3.

2. Heard
learned advocate Mr Paresh M Darji for the appellant and also perused
the medical certificate and evidence produced on record. The
production of deposition of two witnesses is not sufficient to
consider the appeal for admission. Hence, R & P to be called for
so as to reach this Court on or before 25.7.2011. SO to 25.7.2011.

[Z.K.SAIYED,
J.]

mandora/

   

Top