Gujarat High Court High Court

Bhoomimthakore For … vs – 5 on 21 April, 2010

Gujarat High Court
Bhoomimthakore For … vs – 5 on 21 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4453/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4453 of 2010
 

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


 

NARAYANBHAI
BHAILALBHAI TADVI
 

Versus
 

NARMADABEN
HIRALAL PATEL AND OTHERS
 

=========================================
 
Appearance : 
MS
NISHA M THAKORE for
Petitioner(s) : 1,BHOOMIMTHAKORE for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Ms.Nisha Thakore for the petitioner states that the matter
arises out of provisions of the Bombay Rent Act. She therefore
requests that if the Registry could be directed to place the matter
before the concerned Court.

Request is
granted.

Registry is
directed to place the matter before the concerned Court.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top