Gujarat High Court High Court

Rajnikant vs Manit on 14 September, 2010

Gujarat High Court
Rajnikant vs Manit on 14 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10010/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10010 of 2010
 

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


 

RAJNIKANT
DAHYABHAI PATEL - Petitioner(s)
 

Versus
 

MANIT
COOPERATIVE SOCIETY HOUSING SOCIETY LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PC KAVINA for MR DM AHUJA
for Petitioner(s) : 1, 
MR
BAIJU JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/09/2010 

 

 
 
ORAL
ORDER

Rule.

Expedited.

Pending
the petition it will be open for the petitioner to move an
application before the Board of Nominees for expedite hearing of the
suit. If the application is moved, the Board of Nominee will expedite
the hearing of the suit. It is clarified that the order of the
Tribunal is not disturbed by this Court. While deciding the suit, the
Board of Nominees will not be influenced by the order of the
Tribunal.

(K.S.JHAVERI,
J.)

niru*

   

Top