Gujarat High Court High Court

Vinodchandra vs Bharwad on 17 March, 2011

Gujarat High Court
Vinodchandra vs Bharwad on 17 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/298/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 298 of 1992
 

With


 

FIRST
APPEAL No. 1660 of 1992
 

With


 

FIRST
APPEAL No. 1905 of 1992
 

With


 

FIRST
APPEAL No. 2290 of 1992
 

With


 

FIRST
APPEAL No. 55 of 1993
 

With


 

FIRST
APPEAL No. 78 of 1993
 

With


 

FIRST
APPEAL No. 395 of 1993
 

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

 

VINODCHANDRA
RATILAL DAVE - Appellant(s)
 

Versus
 

BHARWAD
SURABHAI BHANUBHAI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
(MR
AKSHAY H MEHTA) for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2, 4, 
NOTICE
SERVED for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/03/2011
 

COMMON
ORAL ORDER

Issue
notice to both the sides, returnable on 03rd
May 2011.

R
& P be called for in all the matters, if not received, so as to
reach this Court before the returnable date. A copy of present order
be placed in each matter.

(K.S.

Jhaveri, J)

Aakar

   

Top