Gujarat High Court
Valimohammed vs Nina on 28 March, 2011
Gujarat High Court Case Information System
Print
AO/64/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 64 of 2010
With
CIVIL
APPLICATION No. 2179 of 2010
In
APPEAL FROM ORDER No. 64 of 2010
=========================================================
VALIMOHAMMED
RASULBHAI VAJAWALA - Appellant(s)
Versus
NINA
WD/O ALLARAKHA RASULBHAI VAJAWALA(DELETED AS PER ORDER' & 11 -
Respondent(s)
=========================================================
Appearance
:
MR
NV GANDHI for
Appellant(s) : 1,
DELETED for Respondent(s) : 1 - 3.
None for
Respondent(s) : 4 - 5,7 - 8.
NOTICE SERVED for Respondent(s) :
4.2.1, 4.2.2, 4.2.3,4.2.4 - 5, 5.2.2, 5.2.3, 5.2.4, 5.2.5, 7.2.1,
7.2.2, 7.2.3, 7.2.4,7.2.5 - 8, 8.2.2, 8.2.3,8.2.4 - 10.
NOTICE
SERVED BY DS for Respondent(s) : 6,
- for Respondent(s) :
0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/03/2011
ORAL
ORDER
Matter
is wrongly notified. There is no note by any of advocate.
(K.S.JHAVERI,
J.)
niru*
Top