Gujarat High Court
Rameshbhai vs Deven on 14 June, 2010
Gujarat High Court Case Information System
Print
AO/43/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 43 of 1999
=================================================
RAMESHBHAI
CHHELSHANKAR OZA HIMSELF & AS DIRECTOR OF - Appellant(s)
Versus
DEVEN
JAGNATH JOSHI & 17 - Respondent(s)
=================================================
Appearance
:
Mr.Y.N.
OZA, SENIOR ADVOCATE WITH Mr.AMAR N BHATT for Appellant(s) : 1,
MR
PC KAVINA for Respondent(s) : 1,
MR DC DAVE for Respondent(s) : 2
- 3.
MR AR MAJMUDAR for Respondent(s) : 4,
MR ARUN H MEHTA for
Respondent(s) : 5,
RULE SERVED for Respondent(s) : 6,9 - 11, 16,
18,
RULE UNSERVED for Respondent(s) : 7 - 8.
RULE NOT RECD BACK
for Respondent(s) : 12,
MR AS VAKIL for Respondent(s) : 13,
M/S
THAKKAR ASSOC. for Respondent(s) : 14,
SERVED BY AFFIX.-(R) for
Respondent(s) : 15,
17,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/06/2010
ORAL
ORDER
Learned
senior advocate Mr.Oza appearing with Mr.Amar N. Bhatt states that
there are two other Special Civil Applications, namely, Special Civil
Applications No.4951 of 2007 and 11420 of 2002, which are also
ordered to be heard with this Appeal From Order. The Registry is
directed to notify the aforesaid matters with this Appeal From Order
on the next date of hearing. Adjourned to 17th June 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top