Gujarat High Court High Court

Ashokvatika- vs Mayaben on 6 May, 2011

Gujarat High Court
Ashokvatika- vs Mayaben on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4821/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4821 of 2011
 

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


 

ASHOKVATIKA-1
CO-OPERATIVE HOUSING SOCIETY THROUGH - Petitioner(s)
 

Versus
 

MAYABEN
WD/O CHANDUBHAI MADHAVBHAI PATEL & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MM SAIYED for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
NOTICE SERVED BY
DS for Respondent(s) : 1.2.1, 1.2.2,1.2.3 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

The
copy of the hand written order, impugned in the present petition, is
illegible. Hence, stand over to 12/05/2011. The petitioner to
approach the learned trial Court for getting the certified typed copy
of the impugned order. As and when such an application is made, the
learned trial Court is directed to see that the certified typed copy
of the impugned order is supplied on or before 11/05/2011.

Direct
service is permitted today.

(M.R.

SHAH, J.)

siji

   

Top