Gujarat High Court High Court

Bhanumatiben vs Sona on 12 January, 2011

Gujarat High Court
Bhanumatiben vs Sona on 12 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14516/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 14516 of 2010
 

In


 

FIRST
APPEAL No. 3894 of 2010
 

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

 

BHANUMATIBEN
D/O TRIKAMLAL PANACHAND & W/O BABULAL MOHANLAL - Petitioner(s)
 

Versus
 

SONA
DEVELOPERS, ITS OWNER DHIRUBHAI KANTILAL MEHTA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RS SANJANWALA for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 12/01/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Fresh
notice of Rule on the respondent returnable on 14th
February 2011.

Direct
service and service through Registered Post A.D. is permitted.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top