Gujarat High Court Case Information System
Print
CA/1218220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12182 of 2008
In
FIRST
APPEAL No. 279 of 1991
=========================================================
JIGNESH
CHANDRASHANKER PATHAK & 1 - Petitioner(s)
Versus
VANLILABEN
RAJENDRAKUMAR RAMANLAL SHARMA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KD SHROFF for
Petitioner(s) : 1
- 2.MR VA MANSURI for
Petitioner(s) : 1,
M/S.VYAS
ASSOCIATES for
Respondent(s) : 1,
1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
GOVERNMENT
PLEADER for
Respondent(s) : 2,
MR
MI MERCHANT for
Respondent(s) : 2,
MR
PM THAKKAR for
Respondent(s) : 3
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/10/2008
ORAL
ORDER
Heard
learned advocate Mr. Shroff appearing on behalf of applicant. No
doubt, copy of application is served to each advocates appearing on
behalf of opponents, but, none of them are remained present when the
matter is called by this Court today.
Learned
AGP Mr. Soni submitted that initially, they were appeared on behalf
of Charity Commissioner, but, now, Charity Commissioner is having his
own panel of advocates, therefore, now, the question of appearing in
this matter by learned AGP does not arise.
Therefore,
issue notice to opponents returnable on 21st
November 2008.
[H.K.
RATHOD, J.]
#Dave
Top