Gujarat High Court High Court

Vinubhai vs Charutar on 5 April, 2011

Gujarat High Court
Vinubhai vs Charutar on 5 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2017/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2017 of 2011
 

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

 

VINUBHAI
MAGANBHAI PATEL & 2 - Petitioner(s)
 

Versus
 

CHARUTAR
VIDYA MANDAL & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1 - 3. 
RULE SERVED BY DS for Respondent(s) : 1 -
10. 
MR DC DAVE for Respondent(s) : 1 - 9. 
- for Respondent(s) :
0.0.0  
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/04/2011 

 

ORAL
ORDER

Request
for adjournment is made by learned advocate for the respondents in
the main petition on the ground that since the petitioner has now
filed a Civil Application, the respondents need to file reply
affidavit opposing the application. In view of the said request,
stand over to 25 th
April, 2011.

(K.M.THAKER,
J.)

Amit

   

Top