Gujarat High Court
Chandrashekhar vs Rohitbhai on 30 June, 2010
Gujarat High Court Case Information System
Print
CA/10798/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10798 of 2008
In
SECOND
APPEAL No. 215 of 2008
=========================================================
CHANDRASHEKHAR
AJITSINH DABHI - Petitioner(s)
Versus
ROHITBHAI
DALSUKHBHAI MISTRI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1,
MR NIRAV C THAKKAR for Respondent(s) :
1,
NOTICE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 30/06/2010
ORAL
ORDER
As
the learned advocate for the applicant has not supplied the address
of respondent No.2 as per order dated 04.12.2009 passed by this
Court, necessary address to be supplied to the Registry till next
date.
The
matter is adjourned to 15.07.2010.
(H.B.ANTANI,
J.)
Hitesh
Top