Gujarat High Court
Abdul vs Surat on 3 June, 2011
Gujarat High Court Case Information System
Print
C/CA/6096/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No 6096 of 2011
In
APPEAL FROM ORDER no 195 of 2011
================================================================
ABDUL
RAZAK HABIB MEMON & 13....Petitioner(s)
Versus
SURAT
CITY DISTRICT WHOLE SALE FRUIT VENDORS ASSOCIATION &
20....Respondent(s)
================================================================
Appearance:
MR
NK MAJMUDAR as ADVOCATE for the Petitioner(s) No. 1-14
MR.D
K.PUJ as ADVOCATE for the Respondent(s) No. 15-16
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/06/2011
ORAL
ORDER
Let
Notice be issued to the respondents, making it returnable on
20-6-2011. Learned advocate Mr.D.K.Puj waives service of Notice for
and on behalf of respondents Nos.15 and 16 (original defendants
Nos.15 and 16).
Direct
service is permitted, so far as rest of the respondents are
concerned.
(J.B.PARDIWALA,
J.)
arg
Page
1 of 1
Top