Gujarat High Court High Court

Keval vs Ashok on 21 June, 2010

Gujarat High Court
Keval vs Ashok on 21 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4790/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4790 of 2010
 

In


 

APPEAL
FROM ORDER No. 118 of 2010
 

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

KEVAL
DEVELOPERS PRIVATE LTD - Petitioner(s)
 

Versus
 

ASHOK
GOVINDRAM HURRA & 6 - Respondent(s)
 

===================================== 
Appearance
: 
MR KAVINA, SENIOR ADVOCATE with MR
DIGANT M POPAT for Petitioner(s) : 1, 
MR PATEL, SENIOR ADVOCATE
with MR SUDHANSHU S PATEL for Respondent(s) : 1, 
MR PRASAD A HURRA
for Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 2
- 7. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 21/06/2010 

 

 
ORAL
ORDER

1.0 Notice
issued by this Court is reported to have been not served qua
respondent nos. 2 to 7. The Registry is directed to issue
fresh Notice to the respondent nos. 2 to 7 returnable
on
29th June 2010. In addition
to the regular mode of service, Direct service is permitted.

2.0 The
matter is adjourned to 29th June 2010.

[
Ravi R. Tripathi, J. ]

hiren

   

Top