Gujarat High Court
Dhirsinhbhai vs Dinubhai on 18 January, 2010
Gujarat High Court Case Information System
Print
SCA/11753/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11753 of 2009
=========================================================
DHIRSINHBHAI
KARSHANBHAI BARAD & 1 - Petitioner(s)
Versus
DINUBHAI
BOGHABHAI SOLANKI & 8 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 2.MS BELA A PRAJAPATI for Petitioner(s) :
1,
NOTICE NOT RECD BACK for Respondent(s) : 1,3 - 6,8 - 9.
DS
AFF.NOT FILED (N) for Respondent(s) : 1,3 - 6,8 - 9.
VIRAL K SHAH
for Respondent(s) : 2,
7,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/01/2010
ORAL
ORDER
Mr.
B.M. Mangukiya, learned counsel for the petitioner has filed a
sick-note, today. Mr. Parth Divyeshwar, learned advocate states that
Mr. Devang Vays, learned advocate has received instructions to appear
on behalf of respondent No.6(Charity Commissioner) and prays for some
time in order to file the Vakalatnama. Further, the endorsement on
the Board indicates that Notice issued to respondents Nos.1, 3, 5, 8
and 9 have not been received back. Registry to await service of
Notice upon the said respondents.
List
on 17th February, 2010.
(Smt. Abhilasha Kumari, J.)
Safir*
Top