Gujarat High Court High Court

Sonaben vs Sharmisthaben on 8 July, 2011

Gujarat High Court
Sonaben vs Sharmisthaben on 8 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/128/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No.128 of 2011
 

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

SONABEN
LAVJIBHAI PATEL & 1 - Appellant(s)
 

Versus
 

SHARMISTHABEN
D/O NATVARLAL OCCHAVLAL DESAI & 1 - Defendant(s)
 

========================================= 
Appearance: 
MR
JOITABHAI N PATEL for
Appellant(s): 1 - 2. 
None for Defendant(s): 1 - 2. 
NOTICE NOT
RECD BACK for Defendant(s): 1.2.1, 1.2.2, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 - 2, 2.2.2,2.2.3  
UNSERVED-EXPIRED (N) for
Defendant(s): 1.2.3  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
ORAL
ORDER

Mr.

J.N. Patel, learned advocate for the appellants prays for time to
bring on record the heirs and legal representatives of the deceased
respondent no.1/C. At his request, the matter is adjourned to 29th
July, 2011.

(
Harsha Devani, J. )

hki

   

Top