Gujarat High Court High Court

========================================= vs Mr on 23 December, 2010

Gujarat High Court
========================================= vs Mr on 23 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/132/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 132 of 1992
 

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

VISHNUBHAI
KHIMJIBHAI PATEL 

 

Versus
 

DESAI
VERSIBHAI RANCHHODBHAI RABARI & 5 

 

========================================= 
Appearance
: 
MR BP DALAL for Appellant
 

MR
RN SHAH for Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/12/2010 

 

 
ORAL
ORDER

Learned
advocate Mr.B. P. Dalal appearing on behalf of appellant and learned
advocate Mr.R. N. Shah appearing on behalf of respondents. Learned
advocate Mr.B. P. Dalal submits that another cognate matter being
Second Appeal No.133 of 1992 has not notified. Therefore, both
appeals be notified together. Considering request made by learned
advocate for appellant, matter is adjourned to 29th
December, 2010. Registry is directed to notify Second Appeal
No.133 of 1992 along with this appeal without fail. Registry is
directed to delete name of learned advocate Ms.Sneha A. Joshi for the
appellant, who has submitted before this Court that appellant has
taken away papers from her, as noted in order dated 18th
November, 2010.

[
H. K. RATHOD, J. ]

vijay

   

Top