Gujarat High Court
Maganbhai vs Gulamsabbir on 4 April, 2011
Gujarat High Court Case Information System
Print
CA/4989/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4989 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 545 of 2010
=========================================================
MAGANBHAI
MOHANBHAI VANKAR - Petitioner(s)
Versus
GULAMSABBIR
MUTUFA SHAIKH & 4 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
2.
RULE SERVED BY DS for Respondent(s) : 3,
SERVED BY
AFFIX.-(R) for Respondent(s) : 4,
DELETED for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/04/2011
ORAL
ORDER
In
view of the averments made in the application, the same is granted in
terms of paragraph No.5(a). The application stands disposed of
accordingly.
Notice
in C.A. No. 4989 of 2010, be published in the Newspaper, returnable
on 9th May 2011.
(K.S.JHAVERI,J.)
pawan
Top