Gujarat High Court High Court

Naginbhai vs Deepmala on 13 June, 2011

Gujarat High Court
Naginbhai vs Deepmala on 13 June, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/6865/2011
	                                                                    
	                           ORDER

 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 6865 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

NAGINBHAI
			A VALANI....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

DEEPMALA
			COOPERATIVE HOUSING SOCIETY LTD &  2 -Respondent(s)
		
	

 

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

Appearance:


 

Mr.K.G.
Pandit for the petitioner
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE RAJESH H.SHUKLA
			
		
	

 


 

 


Date
: 13/06/2011
 


ORAL
ORDER

Heard
learned counsel, Mr.K.G. Pandit for the petitioner.

The
draft amendment, which has been tendered today, is granted. Learned
counsel for the petitioner is directed to carry out amendment today.

Notice
to the respondents returnable on 20th
June, 2011.

Direct
service is permitted.

(RAJESH
H. SHUKLA, J.)

/patil

Page
1 of 1

   

Top