Gujarat High Court
Shrimati vs Smt on 3 December, 2010
Gujarat High Court Case Information System
Print
SA/81/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 81 of 1991
=========================================================
SHRIMATI
KAXMIBEN LALJI WD/O SOLANKI LALJI HADHU & 2 - Appellant(s)
Versus
SMT.
RATANBA VAGHI SOLANKI WIDOW - Defendant(s)
=========================================================
Appearance
:
MR
YS MANKAD for
Appellant(s) : 1 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6
None
for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/12/2010
ORAL
ORDER
Heard
learned advocate Mr. YS Mankad on behalf of appellant, learned
advocate Mr. CH Vora on behalf of respondent and his heirs and legal
representatives, those who have been subsequently join as party.
Considering
request made by learned advocate Mr. Mankad, matter is adjourned to
13/12/2010.
(H.K.RATHOD,
J)
asma
Top