Gujarat High Court High Court

Manoramya vs Koteshwar on 28 April, 2010

Gujarat High Court
Manoramya vs Koteshwar on 28 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4429/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4429 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3410 of 2007
 

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


 

MANORAMYA
RESORTS AND HOTELS PVT LTD - Petitioner(s)
 

Versus
 

KOTESHWAR
MAHADEV HINDU DHARMIK SARVAJANIK TRUST & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MB GANDHI for
Petitioner(s) : 1, 
MR ASHISH H SHAH for Respondent(s) : 1, 
None
for Respondent(s) : 2, 5, 
MR TS NANAVATI for Respondent(s) :
3, 
NANAVATI & NANAVATI for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
 
ORAL
ORDER

Learned Senior
Advocate Mr.Marshall files affidavit in reply.

Learned
Advocate for the applicant wants some time to take instructions in
the matter.

S.O. to
03.05.2010.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top