Gujarat High Court
Mansuri vs Rajubhai on 9 May, 2011
Gujarat High Court Case Information System
Print
SCA/6050/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6050 of 2011
=========================================================
MANSURI
MAHMMADZAID USMANGANI - Petitioner(s)
Versus
RAJUBHAI
MANGALBHAI RAVAL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1,
None for Respondent(s) : 1,3 - 4.
GOVERNMENT
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/05/2011
ORAL
ORDER
Heard
Mr. G.M. Joshi, learned advocate for the petitioner.
Notice,
returnable on 12.05.2011.
Mr.
Mukesh H. Rathod, learned advocate waives service of Notice for
respondent No.1 and Mr. Kaivan Patel, learned advocate for Mr. Mitul
K. Shelat, learned advocate waives service of Notice for respondent
No.3.
In
addition to the normal mode of service, Direct Service, today, is
also permitted.
(Smt. Abhilasha Kumari, J.)
Safir*
Top