Gujarat High Court High Court

Atit vs Through on 18 July, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8803/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 8803 of 2011
 

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


 

ATIT
SHIVGIRI JAGATGIRI - Petitioner(s)
 

Versus
 

MINOR
BAVA CHIRAG DINESHBHARTHI
 

THROUGH
MOTHER - Respondent(s)
 

=======================================================
Appearance : 
MR
VM PANCHOLI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 18/07/2011
 

ORAL
ORDER

Notice
to the respondent returnable on 1 st
August, 2011. The respondent viz., Bava Chirag Dineshbharthi
to be served through his mother viz., Bava Miraben Dineshbharthi,
who is mother and natural guardian.

Learned
counsel, Mr.V.M. Pancholi has made a statement that the petitioner is
further ready and willing to make payment of Rs.20.00 lacs as stated
in Para No.9 of the memo of petition.

Status
quo with regard to the land in question to be maintained till then.

Direct
service is permitted.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top