Gujarat High Court High Court

Notice Served For vs 2.1 – 2 on 12 August, 2010

Gujarat High Court
Notice Served For vs 2.1 – 2 on 12 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12489/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12489 of 2009
 

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

HEIRS
OF DECEASED MALABHAI MOTIBHAI SHANKARBHAI MALABHAI 

 

Versus
 

MANGUSINH
MANSANG & another
 

======================================
 
Appearance : 
MR
AMITN CHAUDHARY for Petitioner(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1.2.1 - 2, 2.2.2,2.2.3  
MR MRUGEN K PUROHIT for
Respondent(s) : 2.2.1, 2.2.2,2.2.3
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

Rule.

The
parties are directed to maintain status-quo as on today qua the suit
land bearing Survey No.214/2 of village Boriya Becharaji, Taluka:
Talod, District: Sabarkantha.

(ANANT
S. DAVE, J.)

(swamy)

   

Top