Gujarat High Court Case Information System
Print
CRA/331/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 331 of 1993
=========================================
GULAMMOHMED
MUSABHAI & 7
Versus
BHANIBEN
WD/O KHODABHAI KHIMABHAI & 1
=========================================
Appearance
:
PARTY-IN-PERSON for Applicant
MS
BHARTI H RANA for Applicant
MR
MEHUL S SHAH for Respondent No.1
MR SURESH M SHAH for Respondent
No.1,1.2.2
UNSERVED-EXPIRED (R) for Respondent No. 1.2.1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/12/2010
ORAL
ORDER
Learned
advocate Ms.Bharti Rana appearing for applicant No.1 is present.
Party-in-person Suleman Musabhai, applicant No.2 is personally
present before the Court. Learned advocate Ms.Bharti Rana has filed
her Vakalatnama only on behalf of applicant No.1 – Gulammohmed
Musabhai. Let Vakalatnama be filed on behalf of applicant Nos.2 to 8
by learned advocate. Learned advocate Mr.Suresh M. Shah appearing on
behalf of respondent is present. In view of this fact, matter is
adjourned to 19th January, 2011.
Meanwhile, learned advocate Ms.Bharti Rana shall file her Vakalatnama
on behalf of applicant Nos.2 to 8 in the Registry of this Court.
[
H. K. RATHOD, J. ]
vijay
Top