Gujarat High Court
Atit vs Through on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/8803/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8803 of 2011
=======================================================
ATIT
SHIVGIRI JAGATGIRI - Petitioner(s)
Versus
MINOR
BAVA CHIRAG DINESHBHARTHI
THROUGH
MOTHER - Respondent(s)
=======================================================
Appearance :
MR
VM PANCHOLI for Petitioner(s) : 1,
None for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/07/2011
ORAL
ORDER
Notice
to the respondent returnable on 1 st
August, 2011. The respondent viz., Bava Chirag Dineshbharthi
to be served through his mother viz., Bava Miraben Dineshbharthi,
who is mother and natural guardian.
Learned
counsel, Mr.V.M. Pancholi has made a statement that the petitioner is
further ready and willing to make payment of Rs.20.00 lacs as stated
in Para No.9 of the memo of petition.
Status
quo with regard to the land in question to be maintained till then.
Direct
service is permitted.
(RAJESH
H.SHUKLA, J.)
/patil
Top