Gujarat High Court High Court

Sejal vs Mamad on 31 March, 2010

Gujarat High Court
Sejal vs Mamad on 31 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3552/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3552 of 2009
 

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

 

SEJAL
DILIPKUMAR VAIDYA - Appellant(s)
 

Versus
 

MAMAD
ABDUL RAHEMAN & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MC BHATT for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 3. 
MR MEHUL
SHARAD SHAH for Defendant(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 31/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Appeal
admitted. Learned advocate,
Mr.Mehul Shah, for defendant No.4 waives service of notice of
admission.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top