Gujarat High Court High Court

Trishulam vs Chimanl on 8 March, 2010

Gujarat High Court
Trishulam vs Chimanl on 8 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/106/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 106 of 2009
 

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

TRISHULAM
CO-OPERATIVE HOUSING SOCIETY LIMITED - Appellant(s)
 

Versus
 

CHIMANL
@ CHIMANJI FULAJI - Respondent(s)
 

=================================================
 
Appearance
: 
MR
ASHISH H SHAH for Appellant(s) : 1, 
MR DR BHATT for Respondent(s)
: 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
ORAL
ORDER

Heard
learned advocate Mr.Ashish H. Shah for the appellant-original
defendant and learned advocate Mr.D.R. Bhatt for the
respondent-original plaintiff. The learned advocate for the appellant
is not able to make out any case. Hence this Appeal From order is
dismissed. Notice is discharged.

(RAVI
R. TRIPATHI, J.)

karim

   

Top