Gujarat High Court High Court

Bankim vs Vaghjibhai on 14 November, 2008

Gujarat High Court
Bankim vs Vaghjibhai on 14 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8446/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 8446 of 2008
 

In


 

APPEAL
FROM ORDER No. 203 of 2006
 

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


 

BANKIM
THAKORBHAI MEHTA & 4 - Petitioner(s)
 

Versus
 

VAGHJIBHAI
GHELABHAI BHAGIA & 8 - Respondent(s)
 

=========================================================
Appearance : 
MRS
KETTY A MEHTA for Petitioner(s) : 1, 1.2.1,
1.2.2, 1.2.3,1.2.4 - 5. 
MR DHAVAL D VYAS for Respondent(s) :
1, 
NANAVATI & NANAVATI for Respondent(s) : 2, 
None for
Respondent(s) : 3 - 4. 
NOTICE SERVED for Respondent(s) : 5 - 7,
9, 
NOTICE UNSERVED for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 14/11/2008 

 

ORAL
ORDER

At
the request of Mrs.Mehta, learned Advocate for the applicants, Office
to issue fresh Notice upon respondent Nos.3,4 and 8
making it returnable on 08th December, 2008.

Direct
service is permitted.

[M.R.Shah,J.]

satish

   

Top