Gujarat High Court High Court

Hiralal vs Superintendent on 30 August, 2011

Gujarat High Court
Hiralal vs Superintendent on 30 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12777/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12777 of 2011
 

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

 

HIRALAL
LAXMANDAS GIDWANI - Petitioner(s)
 

Versus
 

SUPERINTENDENT
OF STAMPS & INSPECTOR GENERAL OF REGISTRATION & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHASKAR TANNA, SENIOR ADVOCATE WITH MR BHAVDUTT BHATT FOR TANNA
ASSOCIATES for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 30/08/2011  
ORAL ORDER

Heard
Mr.Bhaskar Tanna, learned Senior Advocate with Mr.Bhavdutt Bhatt,
learned advocate for Tanna Associates, learned counsel for the
petitioner.

Notice
returnable on 07.09.2011.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top