Gujarat High Court
C vs Ratanlal on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/3081/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3081 of 2008
With
SPECIAL
CIVIL APPLICATION No. 3082 of 2008
=========================================================
C
S HOTELS PVT LTD (HOTEL KARNAVATI) & 1 - Petitioner(s)
Versus
RATANLAL
KODARBHAI & 8 - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/03/2008
ORAL
ORDER
Learned
advocate for the petitioners upon instruction from his client state
that without prejudice to the rights and contentions of the
petitioners, the petitioners would like to deposit Rs.5,000/- each in
the registry on or before 4th April, 2008.
Upon
the above statement made by learned advocate for the petitioners,
Notice to respondents returnable on 9th April, 2008.
Direct
service permitted.
[ANANT
S. DAVE, J.]
//smita//
Top