Gujarat High Court
Yogesh vs Aspi on 30 June, 2011
Gujarat High Court Case Information System
Print
FA/396/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 396 of 1999
With
CIVIL
APPLICATION No. 3138 of 2009
With
CIVIL
APPLICATION No. 3137 of 2009
With
CIVIL
APPLICATION No. 3136 of 2009
=========================================================
YOGESH
RUDARJI DESAI - Appellant(s)
Versus
ASPI
JAMSHEDJI SANJANA & 6 - Defendant(s)
=========================================================
Appearance
:
(MR
JB PARDIWALA) for
Appellant(s) : 1,
MS ARCHANA C RAVAL for Defendant(s) : 1,
MR
AB MUNSHI for Defendant(s) : 2,4 - 6.
UNSERVED-EXPIRED (N) for
Defendant(s) : 3,
NOTICE SERVED for Defendant(s) : 3.2.1,
3.2.2,3.2.3
SERVED BY AFFIX.(N) for Defendant(s) : 3.2.4,
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/06/2011
ORAL
ORDER
In
view of the fact that learned advocate for the appellant has been
elevated to the Bench of this Court, Notice to the appellant
returnable on 03.08.2011.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATIONS NO. 3136 TO 3138 OF 2009.
Rule
returnable on 03.08.2011.
(K.S.
JHAVERI, J.)
Divya//
Top