Gujarat High Court
Dilipbhai vs Vora on 5 May, 2010
Gujarat High Court Case Information System
Print
SCA/11110/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11110 of 2009
=========================================
DILIPBHAI
CHUNILAL NATHWANI - Petitioner(s)
Versus
VORA
& NATHWANI COMPANY & 26 - Respondent(s)
=========================================
Appearance :
MR
PREMAL S RACHH for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 3, 3.2.2, 3.2.3, 3.2.4,3.2.5 - 4,12 -
20, 23, 27,
None for Respondent(s) : 3,
MR MAYUR H MALKAN for
Respondent(s) : 5 - 9,11 - 27.
UNSERVED-EXPIRED (N) for
Respondent(s) : 10,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/05/2010
ORAL
ORDER
At the request
of the learned Advocate for the petitioner, to enable him to take
instructions with regard to heirs and legal representatives of
respondent No.10, who is reported to have expired, the matter is
adjourned to 11.05.2010.
(Ravi
R.Tripathi, J.)
*Shitole
Top