Gujarat High Court
Harish vs Dilip on 14 February, 2011
Gujarat High Court Case Information System
Print
CA/1722/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FRESH NOTICE No. 1722 of 2011
In
SPECIAL
CIVIL APPLICATION No. 5271 of 2008
=========================================================
HARISH
YAGNADUTTA DAVE - Petitioner(s)
Versus
DILIP
JAYASHANKAR DAVE & 2 - Respondent(s)
=========================================================
Appearance
:
MS
ARCHANA R ACHARYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/02/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed. Fresh notice of rule returnable on 30.03.2011.
(K.S.
JHAVERI, J.)
Divya//
Top