Gujarat High Court
Bharatbhai vs Mamlatdar on 4 October, 2010
Gujarat High Court Case Information System
Print
SCA/9522/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9522 of 2010
======================================
BHARATBHAI
BHALABHAI PRAJAPATILEGAL HEIR OF MANGUBEN B PRAJA & 2 -
Petitioners
Versus
MAMLATDAR
& 2 - Respondents
======================================
Appearance :
MR
ND SONGARA for the Petitioners.
NOTICE SERVED for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/10/2010
ORAL
ORDER
Mr.M.B.Dodia,
learned advocate has stated that he has instruction to appear on
behalf of respondent Nos.2 and 3 and he prays for time. It is
reported that the Recovery Certificate, which is sought to be
executed is dated 05/08/2002 and still the amount due and payable
under the Recovery Certificate has not been paid by respondent Nos.2
& 3. However, today is the first returnable date, S.O. to 8th
October,2010. To be placed in the first board.
[M.R.SHAH,J]
*dipti
Top