Gujarat High Court High Court

Sundaram vs Shiv on 22 July, 2008

Gujarat High Court
Sundaram vs Shiv on 22 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/290720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2907 of 2008
 

With


 

CIVIL
APPLICATION No. 7690 of 2008
 

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

 

SUNDARAM
FINANCE LTD. - Appellant(s)
 

Versus
 

SHIV
SHAKTI TRANSPORT COMPANY PROPRIETOR MR. B.R.YADAV & 1 -
Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
ORAL
ORDER

Admit.

Learned advocate for the appellant shall supply paper book. It will
be open to the appellant to move for early hearing after paper book
is supplied.

(K.S.

JHAVERI, J.)

ORDER
IN CIVIL APPLICATION NO. 7690 OF 2008

Learned advocate for the applicant does not press this application at this stage. Civil application therefore stands disposed of as not pressed.

(K.S. JHAVERI, J.)

Divya//

   

Top