Gujarat High Court
Bhartiben vs Navnirman on 31 July, 2008
Gujarat High Court Case Information System
Print
SA/109/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 109 of 2008
=========================================================
BHARTIBEN
DILIPKUMAR TRIVEDI & 7 - Appellant(s)
Versus
NAVNIRMAN
KELAVANI MANDAL TRUST & 3 - Defendant(s)
=========================================================
Appearance
:
MR
VIMAL M PATEL for
Appellant(s) : 1
- 8.
NOTICE
UNSERVED for
Defendant(s) : 1,
3,
MR
TUSHAR L SHETH for
Defendant(s) : 2,
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 31/07/2008
ORAL
ORDER
S.O
to 20th August, 2008. Interim relief granted earlier to
continue till then. Meanwhile, learned counsel for the appellant
shall file formal affidavit as to publication of advertisement as the
other side is served by way of substituted service, and shall publish
advertisement in the present appeal as well as in the other appeal
in compliance of the earlier order passed by the Court.
[C.K.
BUCH, J.]
pirzada/-
Top