Gujarat High Court High Court

Joshi vs Solanki on 29 July, 2008

Gujarat High Court
Joshi vs Solanki on 29 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29584/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29584 of 2007
 

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

 

JOSHI
PARSOTTAM SHIVJI - Petitioner(s)
 

Versus
 

SOLANKI
DIPAK MAVJI RAMJI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 4. 
MR MEHUL SHARAD SHAH for
Respondent(s) : 1 - 2. 
MR VIPUL MISTRY for Respondent(s) :
3, 
MR.HIREN M MODI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

RULE,
returnable on 27/8/2008. Mr.Mehul Sharad Shah, learned advocate
waives the service of notice of rule on behalf of the respondent
Nos.1 and 2, Mr.Vipul Mistry, learned AGP waives the service of
notice of rule on behalf of the respondent No.3 and Mr. Hiren Modi,
learned advocate waives the service of notice of rule on behalf of
the respondent No.4.

Ad-interim
relief granted earlier is directed to be continued.

[M.R.

SHAH, J.]

rafik

   

Top