Gujarat High Court High Court

Vijayraj vs Gohel on 14 July, 2010

Gujarat High Court
Vijayraj vs Gohel on 14 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2702/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2702 of 2009
 

 
 
=========================================================


 

VIJAYRAJ
H SANGHVI - Petitioner(s)
 

Versus
 

GOHEL
CHANDRASINH NANSINH - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JB DASTOOR for
Petitioner(s) : 1,MS SHUBHA B TRIPATHI for Petitioner(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s)
: 1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2010 

 

ORAL
ORDER

Mr.

J.B. Dastoor, learned counsel for the petitioner, states that he is
not pressing for interim relief.

In
view of the above, interim relief is not considered. The matter to be
listed in due course.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top