Gujarat High Court High Court

Chandrashekhar vs Rohitbhai on 30 June, 2010

Gujarat High Court
Chandrashekhar vs Rohitbhai on 30 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10798/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10798 of 2008
 

In


 

SECOND
APPEAL No. 215 of 2008
 

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

 

CHANDRASHEKHAR
AJITSINH DABHI - Petitioner(s)
 

Versus
 

ROHITBHAI
DALSUKHBHAI MISTRI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1, 
MR NIRAV C THAKKAR for Respondent(s) :
1, 
NOTICE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 30/06/2010 

 

ORAL
ORDER

As
the learned advocate for the applicant has not supplied the address
of respondent No.2 as per order dated 04.12.2009 passed by this
Court, necessary address to be supplied to the Registry till next
date.

The
matter is adjourned to 15.07.2010.

(H.B.ANTANI,
J.)

Hitesh

   

Top