Gujarat High Court High Court

Arunkumar vs Kantaben on 25 July, 2011

Gujarat High Court
Arunkumar vs Kantaben on 25 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3037/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No.3037 of 2009
 

In


 

SECOND
APPEAL No.107 of 2009
 

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

ARUNKUMAR
RATILAL DESAI, PRESIDENT & ADMINISTRATOR, BHIMJI - Applicant(s)
 

Versus
 

KANTABEN
WD/O NAVNITLAL MAGANLAL DESAI & 13 - Respondent(s)
 

========================================= 
Appearance: 
MR
DEEP D VYAS for
Applicant(s) : 1, 
NOTICE SERVED for Respondent(s): 1,3 - 9,9.2.3 -
14. 
DELETED for Respondent(s): 2, 
None for Respondent(s): 7,
9, 
NOTICE UNSERVED for Respondent(s): 7.2.1, 7.2.2, 7.2.3,9.2.4
 
MR DAKSHESH MEHTA for Respondent(s): 9.2.1,9.2.2  
PUBLIC
PROSECUTOR for Respondent(s): 9.2.2  
- for Respondent(s): 0.0.0
 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 25/07/2011 

 

 
ORAL
ORDER

The
endorsement on the board shows that notice is unserved qua
respondents no.7/1 – 7/3 and 9/4. Registry to verify as to why
notice is unserved qua the said respondents and report compliance on
1st August, 2011.

(
Harsha Devani, J. )

hki

   

Top