Gujarat High Court High Court

Valimamad vs Muljibhai on 15 July, 2010

Gujarat High Court
Valimamad vs Muljibhai on 15 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4786/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4786 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5912 of 2009
 

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


 

VALIMAMAD
HAYATBAI KHORAJIA - Petitioner(s)
 

Versus
 

MULJIBHAI
GAVABHAI HAPALIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KIRAN C MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
ORAL
ORDER

On perusal, it
is found that the Civil Application memo is not as required under the
Rules because the affidavit is not in continuation with the memo of
the Civil Application.

Learned
Advocate Mr.Mehta wants time to substitute properly affirmed
application memo.

The matter is
adjourned to 29.07.2010.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top