Gujarat High Court
Ashokbhai vs Ramswarup on 30 September, 2008
Gujarat High Court Case Information System
Print
CA/6061/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 6061 of 2008
In
FIRST
APPEAL No. 62 of 1987
=========================================================
ASHOKBHAI
VALLABHDAS GOHEL - Petitioner(s)
Versus
RAMSWARUP
AMARSINH RAJPUT & 9 - Respondent(s)
=========================================================
Appearance
:
FRESH
NOTICE REQD(N) for
Petitioner(s) : 1,MR PUSHPADATTA VYAS for Petitioner(s) : 1.2.1,1.2.2
RULE UNSERVED for Respondent(s) : 1, 5, 7,9 - 10.
None for
Respondent(s) : 2,
MR PARESH M DARJI for Respondent(s) : 2.2.1
MR
BR SHAH for Respondent(s) : 3,
MR SHALIN N MEHTA for Respondent(s)
: 3,
RULE SERVED for Respondent(s) : 4, 8,
MR MAULIK J SHELAT
for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/09/2008
ORAL
ORDER
In
view of the averments made in application prayer 5 (A) is granted.
Application is allowed. Civil application stands disposed of. Rule
made absolute.
(K.S.Jhaveri,J)
*Himanshu
Top