Gujarat High Court
Karsanbhai vs Mr on 23 August, 2011
Gujarat High Court Case Information System
Print
CRA/153/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 153 of 2011
=========================================
KARSANBHAI
RAMJIBHAI - Applicant(s)
Versus
JAY
CO-OPERATIVE HOUSING SOCIETY LTD & 1 - Opponent(s)
=========================================
Appearance :
HL
PATEL ADVOCATES for Applicant(s) : 1,
NOTICE SERVED for
Opponent(s) : 1,
UNSERVED-EXPIRED (N) for Opponent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 23/08/2011
ORAL
ORDER
Mr.
Ashok Purohit learned advocate states that Mr. A.B. Gateshaniya
learned advocate would be filing appearance on behalf of respondent
No.1 and prays for time. At his request, the matter is adjourned to
15th September, 2011.
In
the meanwhile, the learned advocate for the applicant to take
necessary steps for bringing on record the heirs and legal
representatives of the deceased respondent No.2.
(HARSHA
DEVANI, J.)
(ashish)
Top