Gujarat High Court
Vrajmoti vs Ambawadi on 24 November, 2010
Gujarat High Court Case Information System
Print
FA/1116/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1116 of 1988
=========================================
VRAJMOTI
CORPORATION - Appellant(s)
Versus
AMBAWADI
APARTMENTS OWNERS ASSOCIATION & 9 - Defendant(s)
=========================================
Appearance
:
MR YATIN
SONI for
Appellant(s) : 1,MR SB VAKIL for Appellant(s) : 1,
MR MEHUL S SHAH
for Defendant(s) : 1 - 2, 2.2.2, 4,9 - 10.
MR SURESH M SHAH for
Defendant(s) : 1 - 2, 2.2.2, 4,8 - 10.
None for Defendant(s) :
2,
DELETED for Defendant(s) : 3, 5,
NOTICE UNSERVED for
Defendant(s) : 6 - 7.
NOTICE NOT RECD BACK for Defendant(s) :
9,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/11/2010
ORAL
ORDER
Counsel
for the appellant is not present. Name of respondents 3 and 5 may
be deleted. Respondents 6 to 7 are un-served. In the interest of
justice counsel for the applicant will take appropriate action
within two weeks. Matter to be listed for final disposal on 3rd
December 2010.
(K.S.
Jhaveri,J.)
mary//
Top