Gujarat High Court
Jagdishbhai vs Dipak on 18 April, 2011
Gujarat High Court Case Information System
Print
AO/312/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 312 of 2008
=========================================================
JAGDISHBHAI
THAKORBAI DESAI & 7 - Appellant(s)
Versus
DIPAK
SHOBHAGMAL MEHTA & 18 - Respondent(s)
=========================================================
Appearance :
MRS
KETTY A MEHTA for Appellant(s) : 1 - 8.
MR RS
SANJANWALA for Respondent(s) : 1,
MR RN SHAH for Respondent(s) : 2
- 17.
MR DD VYAS for Respondent(s) : 18
- for Respondent(s) :
0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/07/2009
ORAL
ORDER
Considering
the facts and circumstances, Admit. Mr. Sanjanwala,
waives service of Notice for respondent No.1, Mr.R N Shah waives for
respondent Nos. 2 to 17 and Mr.D D Vyas waives for respondent No.18.
To
be fixed for final haring on 26.08.2009.
(JAYANT
PATEL,J.)
bjoy
Top