Gujarat High Court
Jamnadas vs Bombay on 8 October, 2008
Gujarat High Court Case Information System
Print
CA/11879/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11879 of 2008
=========================================================
JAMNADAS
MANSUKHLAL KANABAR C/O.D B BHOJANI ADVT. - Petitioner(s)
Versus
BOMBAY
GARAGE(RJT) PVT.LTD. & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K SAVJANI for
Petitioner(s) : 1,
MR.VARUN K.PATEL for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/10/2008
ORAL
ORDER
Rule.
Shri Varun K. Patel, learned AGP waives service of notice of rule.
Looking to the averments made in the application, this Civil
Application is allowed. The main matter being Special Civil
Application No. 17740 of 2006 is ordered to be listed for final
hearing on 17.11.2008. Civil Application disposed of. Rule made
absolute.
Sd/-
(S.R.BRAHMBHATT,J.)
Jyoti
Top