Gujarat High Court
Kirtikumar vs Gadhvi on 10 November, 2008
Gujarat High Court Case Information System
Print
SCA/11498/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11498 of 2008
=========================================================
KIRTIKUMAR
SOMNATH VYAS & 2 - Petitioner(s)
Versus
GADHVI
RANJITSINH AYADANJI & 15 - Respondent(s)
=========================================================
Appearance :
M/S
WADIA GHANDY &CO for Petitioner(s) : 1 - 3,
3.2.1, 3.2.2,3.2.3
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2, 2.2.2, 2.2.3,2.2.4 - 3, 3.2.2, 3.2.3,3.2.4 - 4, 4.2.2,4.2.3 - 5,
5.2.2, 5.2.3,5.2.4 - 9, 9.2.2, 9.2.3, 9.2.4,9.2.5 - 10, 10.2.2,
10.2.3,10.2.4 - 12,12.2.2 - 16, 16.2.2, 16.2.3, 16.2.4, 16.2.5,
16.2.6,16.2.7
MR GIRISH D BHATT for Respondent(s) : 1,
None
for Respondent(s) : 2 - 5,9 - 10, 12,
16,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/11/2008
ORAL
ORDER
Mr.Tanvish
Bhatt, learned Advocate for the petitioners places on record order
dated 04.03.2005 passed by the Deputy Collector which is under
challenge before the Gujarat Revenue Tribunal. It appears that most
of the respondents are yet not served, hence, stand over to 27th
November, 2008.
[M.R.Shah,J.]
satish
Top