Gujarat High Court High Court

C vs Ratanlal on 22 March, 2011

Gujarat High Court
C vs Ratanlal on 22 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3081/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3081 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 3082 of 2008
 

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

 

C
S HOTELS PVT LTD (HOTEL KARNAVATI) & 1 - Petitioner(s)
 

Versus
 

RATANLAL
KODARBHAI & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioners upon instruction from his client state
that without prejudice to the rights and contentions of the
petitioners, the petitioners would like to deposit Rs.5,000/- each in
the registry on or before 4th April, 2008.

Upon
the above statement made by learned advocate for the petitioners,
Notice to respondents returnable on 9th April, 2008.

Direct
service permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top