Gujarat High Court High Court

Amararam vs Lallubhai on 24 January, 2011

Gujarat High Court
Amararam vs Lallubhai on 24 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/240/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 240 of 2011
 

In


 

FIRST
APPEAL No. 2967 of 2008
 

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


 

AMARARAM
TEJARAM NAI & 3 - Petitioner(s)
 

Versus
 

LALLUBHAI
BALUBHAI CHAUDHARI & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR.HIREN
M MODI for the applicants.  
None for Respondent(s) : 1 - 2. 
MR
VIBHUTI NANAVATI for Respondent no.3. 
MRS VASAVDATTA BHATT for
Respondent no.4. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 11th February, 2011. Learned advocate Mr. Vibhuti
Nanavati waives service of notice of Rule on behalf of respondent no.

3. Learned advocate Ms. Vasavdatta Bhatt waives service of notice of
Rules on behalf of respondent no. 4.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top