Gujarat High Court High Court

Bharatbhai vs Mamlatdar on 4 October, 2010

Gujarat High Court
Bharatbhai vs Mamlatdar on 4 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9522/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9522 of 2010
 

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


 

BHARATBHAI
BHALABHAI PRAJAPATILEGAL HEIR OF MANGUBEN B PRAJA & 2 -
Petitioners
 

Versus
 

MAMLATDAR
& 2 - Respondents
 

======================================
Appearance : 
MR
ND SONGARA for the Petitioners. 
NOTICE SERVED for the
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 04/10/2010 

 

 
ORAL
ORDER

Mr.M.B.Dodia,
learned advocate has stated that he has instruction to appear on
behalf of respondent Nos.2 and 3 and he prays for time. It is
reported that the Recovery Certificate, which is sought to be
executed is dated 05/08/2002 and still the amount due and payable
under the Recovery Certificate has not been paid by respondent Nos.2
& 3. However, today is the first returnable date, S.O. to 8th
October,2010. To be placed in the first board.

[M.R.SHAH,J]

*dipti

   

Top