Gujarat High Court
Bhikhabhai vs Natubhai on 20 December, 2010
Gujarat High Court Case Information System
Print
SCA/15218/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15218 of 2010
=========================================================
BHIKHABHAI
GANDABHAI PATEL & 2 - Petitioner(s)
Versus
NATUBHAI
AMBALAL PATEL & 100 - Respondent(s)
=========================================================
Appearance
:
MR
TATTVAM K PATEL for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 - 8, 8.2.1,
8.2.2, 8.2.3, 8.2.4, 8.2.5, 8.2.6, 8.2.7, 10,
MS MANISHA
NARSINGHANI, AGP for Respondent(s) 9
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/12/2010
ORAL
ORDER
Heard learned Advocate
Mr.Tattvam K.Patel for the petitioner.
The matter requires
consideration.
RULE. NOTICE
as to interim relief returnable on 20.01.2011.
Ad interim relief
in terms of para-6-(D).
Direct service
is permitted.
(Ravi
R.Tripathi, J.)
*Shitole
Top