Gujarat High Court High Court

Ujiben vs Khengarbhai on 13 November, 2008

Gujarat High Court
Ujiben vs Khengarbhai on 13 November, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/258220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2582 of 2008
 

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

UJIBEN
TEJABHAI DODIYA & 3 - Petitioner(s)
 

Versus
 

KHENGARBHAI
PUNJABHAI DODIYA & 10 - Respondent(s)
 

============================================ 
Appearance
: 
MR AR
THACKER for Petitioner(s) : 1 - 4. 
NOTICE
SERVED for Respondent(s) : 1 - 11. 
MR HARIN P RAVAL for
Respondent(s) : 2 - 9. 
- for Respondent(s) : 0.0.0
 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates appearing for the parties.

Rule
returnable on 19th December, 2008.

Mr.

Vipul Mistry, learned AGP and Mr. Harin P. Raval, learned Asst.
Solicitor General waives service of rule on behalf of respective
respondents.

Considering
the facts and circumstances of the case and whether there was any
delay beyond the reasonable period can be considered at the stage of
next hearing.

[ANANT
S. DAVE, J.]

//smita//

   

Top