Gujarat High Court High Court

Tintoi vs Smt.Rajashriben on 23 August, 2011

Gujarat High Court
Tintoi vs Smt.Rajashriben on 23 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10801/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10801 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 30577 of 2007
 

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

 

TINTOI
EDUCATION SOCIETY & 1 - Petitioner(s)
 

Versus
 

SMT.RAJASHRIBEN
SURENDRAPRASADTRIVEDI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1, 
MR VH
DESAI for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 1.2.1  
MR HS MUNSHAW for Respondent(s) : 2, 
RULE
UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 23/08/2011 

 

 
 
ORAL
ORDER

Rule
has remained unserved for respondent no.3 and not received back for
respondent no.1/1. Let necessary steps be taken by petitioner on or
before 23.9.2011.

(H.K.

Rathod,J.)

Vyas

   

Top