Gujarat High Court High Court

Ashokbhai vs Ramswarup on 30 September, 2008

Gujarat High Court
Ashokbhai vs Ramswarup on 30 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6061/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 6061 of 2008
 

In


 

FIRST
APPEAL No. 62 of 1987
 

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

 

ASHOKBHAI
VALLABHDAS GOHEL - Petitioner(s)
 

Versus
 

RAMSWARUP
AMARSINH RAJPUT & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
FRESH
NOTICE REQD(N) for
Petitioner(s) : 1,MR PUSHPADATTA VYAS for Petitioner(s) : 1.2.1,1.2.2
 
RULE UNSERVED for Respondent(s) : 1, 5, 7,9 - 10. 
None for
Respondent(s) : 2, 
MR PARESH M DARJI for Respondent(s) : 2.2.1  
MR
BR SHAH for Respondent(s) : 3, 
MR SHALIN N MEHTA for Respondent(s)
: 3, 
RULE SERVED for Respondent(s) : 4, 8, 
MR MAULIK J SHELAT
for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in application prayer 5 (A) is granted.
Application is allowed. Civil application stands disposed of. Rule
made absolute.

(K.S.Jhaveri,J)

*Himanshu

   

Top