Gujarat High Court High Court

Mahechha vs Bhagwandas on 8 February, 2011

Gujarat High Court
Mahechha vs Bhagwandas on 8 February, 2011
Author: K.M.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10058/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10058 of 2007
 

In


 

FIRST
APPEAL No. 3627 of 2007
 

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

 

MAHECHHA
CORPORATION & 1 - Petitioner(s)
 

Versus
 

BHAGWANDAS
DAYARAM & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3  
RULE NOT RECD BACK for
Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 31/08/2007 

 

 
 
ORAL
ORDER

Today
Board shows that rule is not received back. The learned advocate for
the applicants states that he will take notice by RPAD.

Hence,
Notice to all the respondents by RPAD. Rule returnable on 14/9/2007.

(K.M.Mehta,
J.)

(ila)

   

Top