Gujarat High Court High Court

Muni vs Leelaben on 17 June, 2008

Gujarat High Court
Muni vs Leelaben on 17 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/29170/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29170 of 2007
 

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

 

MUNI
SEVA ASHRAM - Petitioner(s)
 

Versus
 

LEELABEN
SHANKARBHAI TADVI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CS NAIDU for
Petitioner(s) : 1,MR DIPAK R DAVE for Petitioner(s) : 1,MR HAMESH C
NAIDU for Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 17/06/2008 

 

 
 
ORAL
ORDER

Today,
Mr. RB Makwana, Authorized representative of respondent placed on
record the affidavit in rejoinder on behalf of respondent.

Copy
thereof is served to learned advocate Mr. Dave. Therefore,
affidavit in rejoinder is placed on record on behalf of respondent,
which is taken on record.

Learned
advocate Mr. Dave request for some time to verify the facts, which
is mentioned in rejoinder. Therefore, matter is adjourned on
27/6/2008.

(H.K.RATHOD,
J)

asma