Gujarat High Court
Kamlesh vs Verai on 8 February, 2010
Gujarat High Court Case Information System
Print
SCA/12584/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12584 of 2009
=========================================================
KAMLESH
MANILAL MEHTA - Petitioner(s)
Versus
VERAI
MATA MANDIR TRUST THROUGH TRUSTEES MADHUSUDAN & 15 -
Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Petitioner(s) : 1,
MR ANKUR Y OZA for Respondent(s) : 1 - 4,11 -
14.
NOTICE NOT RECD BACK for Respondent(s) : 5 - 10,15 -
16.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/02/2010
ORAL
ORDER
The
endorsement on the Board indicates that Notices issued to Respondent
Nos.5 to 10, 15 and 16 have not been received back, either served or
unserved. Registry to await service of Notices upon the said
respondents.
List
on 3rd
March, 2010.
(Smt. Abhilasha Kumari, J.)
Safir*
Top