Gujarat High Court High Court

Zaver vs Hirjibhai on 14 November, 2011

Gujarat High Court
Zaver vs Hirjibhai on 14 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/598120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5981 of 2008
 

In


 

FIRST
APPEAL No. 4838 of 2006
 

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

 

ZAVER
WD/O GAUTAM DEVJI PATIAR & 1 - Petitioner(s)
 

Versus
 

HIRJIBHAI
VALJIBHAI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NILESH M SHAH for
Petitioner(s) : 1,MR ASHOK K PADIA for Petitioner(s) : 2, 
MR ASHOK
K PADIA for Respondent(s) : 1 - 2. 
None for Respondent(s) : 3, 
MR
SHASHIKANT S GADE for Respondent(s) : 4, 
RULE SERVED for
Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/12/2008 

 

ORAL
ORDER

Heard
the learned advocates appearing on behalf of respective parties. Rule
is served to opponent No.5, but, no appearance is filed on their
behalf.

This
application is filed by applicant with a prayer to pay some amount of
compensation from the award passed by claims tribunal in favour of
father and mother.

The
appeal is admitted by this Court and pending for final hearing.
Therefore, let this Civil Application is to be heard together with
First Appeal No.4838 of 2006.

[H.K.

RATHOD, J.]

#Dave

   

Top