Gujarat High Court
Shantaben vs Jayantibhai on 13 November, 2008
Gujarat High Court Case Information System
Print
FA/4849/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4849 of 2008
With
FIRST
APPEAL No. 4850 of 2008
=========================================================
SHANTABEN
CHHOTABHAI RAWAL & 4 - Appellant(s)
Versus
JAYANTIBHAI
GANDABHAI GOHIL (THAKOR) & 2 - Defendant(s)
=========================================================
Appearance
:
MS
SNEHA A JOSHI for
Appellant(s) : 1
- 4.
DS
AFF.NOT FILED (N) for
Defendant(s) : 1
- 2.
MS
MEGHA JANI for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
In
this matter, Direct Service was permitted. Even as per the say of the
learned counsel for the appellants, she has obtained the process and
it has been handed over to her client. But she is not knowing as to
what has happened to the said process. She is directed to explain
the reason within 10 days from today.
[R
P DHOLAKIA, J.]
[M.D.
SHAH, J.]
msp
Top