Gujarat High Court High Court

Arvindbhai vs Krushnanagar on 9 June, 2010

Gujarat High Court
Arvindbhai vs Krushnanagar on 9 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6726/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6726 of 2010
 

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

 

ARVINDBHAI
RAMANLAL SHAH - Petitioner(s)
 

Versus
 

KRUSHNANAGAR
COOPERATIVE HOUSING SOCIETY THROUGH CHAIRMAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1, 
MR PP MAJMUDAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/06/2010 

 

 
 
ORAL
ORDER

Notice
to respondent, returnable on 14.06.2010. Mr. S.P.Majmudar,
learned advocate waives service of notice for and on behalf of the
private respondent.

Meanwhile,
interim relief in terms of Para-9(B).

[ANANT
S. DAVE, J.]

..mitesh..

   

Top