Gujarat High Court High Court

Pathan vs Choksi on 4 May, 2011

Gujarat High Court
Pathan vs Choksi on 4 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5488/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 5488 of 2011
 

In


 

CIVIL
REVISION APPLICATION No. 1904 of 1999
 

With


 

CIVIL
REVISION APPLICATION No. 1904 of 1999
 

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

 

PATHAN
BASIRKHAN ALIKHAN & 4 - Petitioner(s)
 

Versus
 

CHOKSI
RAMANLAL JETHALAL & CO.THRO' PARTNERS & 13 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Petitioner(s) : 1 - 5. 
MR UA TRIVEDI for Respondent(s) : 1 -
4. 
None for Respondent(s) : 5 -
14. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/05/2011
 

 ORAL
ORDER

IN CIVIL APPLICATION :

Heard.

In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 4(A). The application stands disposed
of accordingly.

(K.S.

Jhaveri, J)

ORAL
ORDER IN CIVIL REVISION APPLICATION
:

Issue
fresh Rule to the respondent Nos.6 and 7 at their address mentioned
in the captioned Civil Application, returnable on 21st
June 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top