Gujarat High Court
Lucky vs Sardar on 1 August, 2011
Gujarat High Court Case Information System
Print
FA/1116/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1116 of 1990
=========================================================
LUCKY
BHUPATBHAI BHUT - Appellant(s)
Versus
SARDAR
PATEL CO-OP. HOUSING SOCIETY LTD. & 1 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 MR SURESH M SHAH for Appellant(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.3.1,1.3.2 - for
Appellant(s) : 0.0.0
MR PV HATHI for Defendant(s) : 1,
None
for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/08/2011
ORAL
ORDER
1. It
is stated by learned counsel Mr. P.V. Hathi appearing on behalf of
respondent no.1 that the Society has deposited in all Rs.96,000/- in
the Court of learned Assistant Judge, Gondal on 01.08.1990 vide
receipt No.845334 (C/376), which came to be invested in State Bank of
Saurashtra, Gondal Branch in the account head of Assistant Judge,
Gondal.
2. In
view of the above, Registry to call for the details from the Nazir of
the concerned Court at Gondal by Fax so as to reach this Court on or
before 06.08.2011. S.O to 08.08.2011.
[K.
S. JHAVERI, J.]
Pravin/*
Top