Gujarat High Court
Umeddas vs Ranabhai on 4 July, 2011
Gujarat High Court Case Information System
Print
SA/51/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No.51 of 2011
=========================================
UMEDDAS
AMARDAS TILAVAT - Appellant(s)
Versus
RANABHAI
BHAGVANBHAI DANGAR & 1 - Defendant(s)
=========================================
Appearance:
MR
MB PARIKH for
Appellant(s): 1,
NOTICE NOT RECD BACK for Defendant(s): 1 - 2,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7, 2.2.8,2.2.9
None for
Defendant(s): 2,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 04/07/2011
ORAL
ORDER
Learned
advocate for the appellant states that as per his instructions, the
respondents have already been served. In the circumstances, registry
to verify and inform as to whether the respondents have been served.
S.O. to 13th July, 2011.
(
Harsha Devani, J. )
hki
Top