Gujarat High Court
Neha vs Tapasvi on 28 January, 2010
Gujarat High Court Case Information System
Print
SCA/138/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 138 of
2010
=========================================================
NEHA
D/O BHADRESH BHAGWATIPRASAD BAROT W/O TAPASVI V RAO - Petitioner(s)
Versus
TAPASVI
VIKRAMKUMAR RAO - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/01/2010
ORAL
ORDER
The
endorsement on the Board indicates that Notice issued to the
respondent has not been received back, either served or unserved.
However, Mr. C.B. Dastoor, learned advocate states that he has
received instructions to appear on behalf of the respondent and prays
for some time in order to file the Vakalatnama.
List
on 24th February, 2010.
Ad-interim-relief
granted earlier, shall continue till then.
(Smt. Abhilasha Kumari, J.)
Safir*
Top