Gujarat High Court High Court

Abdul vs Surat on 3 June, 2011

Gujarat High Court
Abdul vs Surat on 3 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   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