Gujarat High Court
Yasvantsinh vs Varshaben on 6 September, 2011
Gujarat High Court Case Information System
Print
CA/8522/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 8522 of 2011
In
SECOND
APPEAL No. 169 of 2011
=========================================
YASVANTSINH
SHUBHADRASINHJI JADEJA THROUGH POA DHARMENDRA KU - Petitioner(s)
Versus
VARSHABEN
BHARATBHAI SHAH & 7 - Respondent(s)
=========================================
Appearance :
MR
MIHIR JOSHI, SR. ADVOCATE with MR SHITAL R PATEL
for applicant
MR ND
NANAVATY, SR. ADVOCATE with MR PM LAKHANI, for opponents No.5 &
6. None for Respondent(s) : 1 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4 - 4,
4.2.1, 4.2.2, 4.3.1, 4.3.2, 4.3.3,6 -
8.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 06/09/2011
ORAL
ORDER
Heard
Mr. Mihir Joshi, learned Senior Advocate with Mr. Shital Patel,
learned advocate for the applicant and Mr. N. D. Nanavaty, learned
Senior Advocate with Mr. P. M. Lakhani, learned advocate for the
opponents No.5 and 6.
Rule.
Mr. P. M. Lakhani, learned advocate waives service of notice of
rule on behalf of the opponents No.5 and 6.
Matter
to be listed for hearing along with Second Appeal No.169 of 2011.
[HARSHA
DEVANI, J.]
parmar*
Top