Gujarat High Court High Court

Jamnadas vs Bombay on 8 October, 2008

Gujarat High Court
Jamnadas vs Bombay on 8 October, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11879/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11879 of 2008
 

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

 

JAMNADAS
MANSUKHLAL KANABAR C/O.D B BHOJANI ADVT. - Petitioner(s)
 

Versus
 

BOMBAY
GARAGE(RJT) PVT.LTD. & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SAVJANI for
Petitioner(s) : 1, 
MR.VARUN K.PATEL for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

Rule.

Shri Varun K. Patel, learned AGP waives service of notice of rule.
Looking to the averments made in the application, this Civil
Application is allowed. The main matter being Special Civil
Application No. 17740 of 2006 is ordered to be listed for final
hearing on 17.11.2008. Civil Application disposed of. Rule made
absolute.

Sd/-

(S.R.BRAHMBHATT,J.)

Jyoti

   

Top