Gujarat High Court
Vikrambhai vs Harishbhai on 16 August, 2010
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
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 H.K.RATHOD
Date
: 03/02/2010
ORAL
ORDER
Learned
advocate Mr. Daxesh Mehta has filed leave note. Therefore, matter
is adjourned to 12/3/2010.
Ad
interim relief granted earlier shall remain continue till 12/3/2010.
(H.K.RATHOD,
J)
asma
Top