Gujarat High Court High Court

Bhikhabhai vs Natubhai on 20 December, 2010

Gujarat High Court
Bhikhabhai vs Natubhai on 20 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15218/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15218 of 2010
 

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

 

BHIKHABHAI
GANDABHAI PATEL & 2 - Petitioner(s)
 

Versus
 

NATUBHAI
AMBALAL PATEL & 100 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TATTVAM K PATEL for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 - 8, 8.2.1,
8.2.2, 8.2.3, 8.2.4, 8.2.5, 8.2.6, 8.2.7, 10, 
MS MANISHA
NARSINGHANI, AGP for Respondent(s) 9
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

Heard learned Advocate
Mr.Tattvam K.Patel for the petitioner.

The matter requires
consideration.

RULE. NOTICE
as to interim relief returnable on 20.01.2011.

Ad interim relief
in terms of para-6-(D).

Direct service
is permitted.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top