Gujarat High Court High Court

Manishbhai vs Digvijaysinh on 23 November, 2010

Gujarat High Court
Manishbhai vs Digvijaysinh on 23 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14609/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14609 of 2010
 

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

 

MANISHBHAI
GHANSHYAMBHAI PATEL - Petitioner(s)
 

Versus
 

DIGVIJAYSINH
JETHUBHA ZALA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Petitioner(s) : 1, 
MR MEHUL S SHAH for Respondent(s) : 1, 
MR
SURESH M SHAH for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/11/2010 

 

ORAL
ORDER

Heard
learned advocate, Mr.B.D.Karia, for the petitioner.

Notice,
returnable on 22-12-2010. Mr.Mehul Shah, learned advocate waives
service of notice on behalf of the respondent No.1. Ad-interim relief
in terms of prayer para 7(B) is granted till then. Direct service is
permitted.

(M.D.SHAH,J.)

radhan

   

Top