Gujarat High Court
Bhoomimthakore For … vs – 5 on 21 April, 2010
Gujarat High Court Case Information System
Print
SCA/4453/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4453 of 2010
=========================================
NARAYANBHAI
BHAILALBHAI TADVI
Versus
NARMADABEN
HIRALAL PATEL AND OTHERS
=========================================
Appearance :
MS
NISHA M THAKORE for
Petitioner(s) : 1,BHOOMIMTHAKORE for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/04/2010
ORAL
ORDER
Learned
Advocate Ms.Nisha Thakore for the petitioner states that the matter
arises out of provisions of the Bombay Rent Act. She therefore
requests that if the Registry could be directed to place the matter
before the concerned Court.
Request is
granted.
Registry is
directed to place the matter before the concerned Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top