Gujarat High Court High Court

Dhirsinhbhai vs Dinubhai on 18 January, 2010

Gujarat High Court
Dhirsinhbhai vs Dinubhai on 18 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11753/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11753 of 2009
 

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

 

DHIRSINHBHAI
KARSHANBHAI BARAD & 1 - Petitioner(s)
 

Versus
 

DINUBHAI
BOGHABHAI SOLANKI & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 2.MS BELA A PRAJAPATI for Petitioner(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 1,3 - 6,8 - 9. 
DS
AFF.NOT FILED (N) for Respondent(s) : 1,3 - 6,8 - 9. 
VIRAL K SHAH
for Respondent(s) : 2,
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 18/01/2010 

 

 
 
ORAL
ORDER

Mr.

B.M. Mangukiya, learned counsel for the petitioner has filed a
sick-note, today. Mr. Parth Divyeshwar, learned advocate states that
Mr. Devang Vays, learned advocate has received instructions to appear
on behalf of respondent No.6(Charity Commissioner) and prays for some
time in order to file the Vakalatnama. Further, the endorsement on
the Board indicates that Notice issued to respondents Nos.1, 3, 5, 8
and 9 have not been received back. Registry to await service of
Notice upon the said respondents.

List
on 17th February, 2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top