Gujarat High Court High Court

Shree vs Khushaldas on 15 February, 2011

Gujarat High Court
Shree vs Khushaldas on 15 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/56/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 56 of 2011
 

With


 

CIVIL
APPLICATION No. 1788 of 2011
 

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


 

SHREE
RADHAKRISHNA DEVELOPERS PRIVATE LIMITED (FORMERLY KHOW & 8 -
Appellant(s)
 

Versus
 

KHUSHALDAS
V TEJWANI AS EXECUTOR OF THE WILL OF DECD. MADHU & 2 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAJENDRA K GOLANI for
Appellant(s) : 1 - 9. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/02/2011 

 

 
 
ORAL
ORDER

Notice
to the respondent returnable on 17th March 2011.

(K.S.Jhaveri,J.)

Civil
Application No. 1788 of 2011

Notice
returnable on 7th
March 2011. The parties are directed to maintain status quo as on
today. Direct service is permitted.

(K.S.Jhaveri,J.)

mary//

   

Top