Gujarat High Court High Court

Manubhai vs Pushpak on 6 May, 2011

Gujarat High Court
Manubhai vs Pushpak on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/368/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 368 of 2008
 

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


 

MANUBHAI
SENDHABHAI BHARWAD - Appellant(s)
 

Versus
 

PUSHPAK
(ISHANPUR) COOPERATIVEHOUSING SOCIETY LIMITED & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PJ VYAS for Appellant(s) : 1, 
MR ANAND R PATEL
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 01/12/2008 

 

 
 
ORAL
ORDER

Notice
for final disposal returnable on 29.12.2008. Shri Ashok Parmar,
learned advocate waives service of notice on behalf of the respondent
Nos. 2 to 4. Shri Anand Patel, learned advocate waives service of
notice on behalf of the respondent No.1.

(M.R.SHAH,J.)

kaushik

   

Top