Gujarat High Court High Court

Bhartiben vs Navnirman on 23 July, 2008

Gujarat High Court
Bhartiben vs Navnirman on 23 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/837220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8372 of 2008
 

In


 

SECOND
APPEAL No. 109 of 2008
 

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

 

BHARTIBEN
DILIPKUMAR TRIVEDI & 7 - Petitioner(s)
 

Versus
 

NAVNIRMAN
KELAVANI MANDAL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL M PATEL for
Petitioner(s) : 1 - 8. 
None for Respondent(s) : 1, 3, 
MR TUSHAR
L SHETH for Respondent(s) : 2,
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 6(A). It will be open to the applicant
to serve notice for unserved respondents by public advertisement as
prayed for. Civil Application stands disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top