Gujarat High Court High Court

Dhacheli vs Shankarbhai on 22 August, 2008

Gujarat High Court
Dhacheli vs Shankarbhai on 22 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1052920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10529 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 10530 of
2008 
 
=================================================
 

DHACHELI
GOPALAK VIVID KARYAKARI SAHKARI MANDLI LTD & 11 - Petitioner(s)
 

Versus
 

SHANKARBHAI
NATHABHAI & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR PRAKASH K JANI for
Petitioner(s) : 1 - 12. 
None for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Prakash K. Jani for the petitioners. Mr.Jani
informs that hearing of the applications filed by the petitioners for
being impleaded as party respondents in Lavad Suit No.309 of 2008
(SCA No.10529/08) and Lavad Suit No.308 of 2008 (SCA No.10530/08) are
kept for hearing on 25th August 2008.

2. The
learned advocate for the petitioners may request his counterpart to
bring it to the notice of the Board of Nominees the order of the
Division Bench in Letters Patent Appeal No.1508 of 2007 in Special
Civil Application No.17167 of 2007 dated 14th July 2008.

The
matters to be listed on 26th August 2008. Direct service
is permitted.

(RAVI R. TRIPATHI, J.)

karim

   

Top