Gujarat High Court High Court

Lord’S vs Chairman on 1 February, 2011

Gujarat High Court
Lord’S vs Chairman on 1 February, 2011
Bench: Mr. S.J.Mukhopadhaya K.M.Thaker, K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7652/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 7652 of 2009
 

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

 

LORD'S
SEASIDE COOPERATIVE HOUSING SERVICE SOCIETY LTD & 9 -
Petitioner(s)
 

Versus
 

CHAIRMAN
/ MEMBER SECRETARY & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
TS NANAVATI)
for
MR BHUSHAN B OZA for Petitioner(s) : 4 - 10. 
RULE SERVED BY DS for
Respondent(s) : 1 - 7. 
MR SUNIL L MEHTA for Respondent(s) : 1 -
2. 
M/S TRIVEDI & GUPTA for Respondent(s) : 3 - 4. 
GOVERNMENT
PLEADER for Respondent(s) : 5, 
MRMPSHAH for Respondent(s) : 6 -
7. 
MS. KRUTI M SHAH for Respondent(s) : 6 - 7. 
MR SP MAJMUDAR
for Respondent(s) : 8, 
MR PP MAJMUDAR for Respondent(s) : 8, 
MR
ANIP A GANDHI for Respondent(s) :
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE         MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER     1st February 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

No
body appears for the petitioners and the respondents. Post the matter
on 9th March 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*