Gujarat High Court High Court

Akshaybhai vs Babubhai on 30 July, 2008

Gujarat High Court
Akshaybhai vs Babubhai on 30 July, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7784/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7784 of 2008
 

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

 

AKSHAYBHAI
SAMANTBHAI GADHVI - Petitioner(s)
 

Versus
 

BABUBHAI
KESHAVLAL PATEL THROUGH HIS P O A HOLDER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Petitioner(s) : 1, 
MR RC JANI for Respondent(s) : 1, 
MR SUDHIR
NANAVATI WITH MRS VD NANAVATI for Respondent(s) : 2, 
DS AFF.NOT
FILED (N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

RULE,
returnable on 13/8/2008. Mr.R.C. Jani, learned advocate waives the
service of notice of admission on behalf of the respondent No.1 and
Mrs.Nanavati, learned advocate waives the service of notice of
admission on behalf of the respondent No.2. The statement made by
Mr.RC Jani, learned advocate appearing on behalf of the respondent
No.1, recorded in the order dtd.16/6/2008 to be continued till then.
To be notified in separate board.

[M.R.

SHAH, J.]

rafik