Gujarat High Court
Dakshin vs Jayantilal on 24 June, 2008
Gujarat High Court Case Information System
Print
SCA/29666/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 29666 of 2007
=========================================================
DAKSHIN
GUJARAT MAHILA KELAVANI MANDAL & 1 - Petitioner(s)
Versus
JAYANTILAL
RAMANLAL MEHTA & 3 - Respondent(s)
=========================================================
Appearance :
MR
VH DESAI for Petitioner(s) : 1 - 2.
MR.SUBHASH
G BAROT for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
DS AFF.NOT FILED (N) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/06/2008
ORAL
ORDER
When
the matter is called out, learned counsel for the contesting
respondent No.1, who initially appeared on caveat, is not ready with
the facts of the case.
Hence,
Rule.
Ad
interim relief granted earlier to continue till further orders.
(ANANT S. DAVE, J.)
*pvv
Top