Gujarat High Court High Court

Kamlesh vs Verai on 8 February, 2010

Gujarat High Court
Kamlesh vs Verai on 8 February, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12584/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12584 of 2009
 

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

 

KAMLESH
MANILAL MEHTA - Petitioner(s)
 

Versus
 

VERAI
MATA MANDIR TRUST THROUGH TRUSTEES MADHUSUDAN & 15 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Petitioner(s) : 1, 
MR ANKUR Y OZA for Respondent(s) : 1 - 4,11 -
14. 
NOTICE NOT RECD BACK for Respondent(s) : 5 - 10,15 -
16. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

The
endorsement on the Board indicates that Notices issued to Respondent
Nos.5 to 10, 15 and 16 have not been received back, either served or
unserved. Registry to await service of Notices upon the said
respondents.

List
on 3rd
March, 2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top