Gujarat High Court
Kamalaben vs Dhiresh on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/11985/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11985 of 2008
=========================================================
KAMALABEN
V KOTAK - Petitioner(s)
Versus
DHIRESH
R KOTAK ALIAS POPAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
NOTICE
SERVED for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 2.
MR KJ KAKKAD
for Respondent(s) : 1.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/03/2011
ORAL
ORDER
In
view of the fact that the learned advocate for the respondent No.1
has been elevated to the Bench, issue notice to the respondent No.1,
returnable on 21st April 2011.
The
name of Shri B.D. Karia, learned advocate, be deleted.
(K.S.
Jhaveri, J)
Aakar
Top