Gujarat High Court High Court

Reshma vs Manishkumar on 18 July, 2011

Gujarat High Court
Reshma vs Manishkumar on 18 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4702/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4702 of 2011
 

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

 

RESHMA
VINODBHAI PANDYA - Petitioner(s)
 

Versus
 

MANISHKUMAR
MAHENDRABHAI BHATT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR GUPTA for
Petitioner(s) : 1, 
NOTICE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. Jainish Shah appearing on behalf of learned Advocate Mr.
A.R.Gupta for the Petitioner states that the matter may be adjourned
for 2 weeks as the new address will have to be obtained qua
Respondent No.1.

Hence,
the matter is stand over to 25.7.2011.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top