Gujarat High Court High Court

Vikrambhai vs Harishbhai on 12 March, 2010

Gujarat High Court
Vikrambhai vs Harishbhai on 12 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5622/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5622 of 2008
 

With


 

CIVIL
APPLICATION No. 14178 of 2008
 

In
FIRST APPEAL No. 5622 of 2008
 

With


 

FIRST
APPEAL No. 1369 of 2009
 

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

 

VIKRAMBHAI
PUNJABHAI PALKHIWALA AS L.R.OF DECD. - Appellant(s)
 

Versus
 

HARISHBHAI
BABUBHAI PALKHIWALA & 7 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3,4 - 8. 
MR TEJAS P SATTA for Defendant(s) : 1, 1.2.1,
1.2.2,1.2.3  
- for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/03/2010 

 

 
 
ORAL
ORDER

At
the request of Ms. Megha Jani learned advocate for the appellant.
S.O. to 15.3.2010.

(K.M.THAKER,
J.)

Pankaj

   

Top