Gujarat High Court High Court

Madhuvan vs Panachand on 7 July, 2008

Gujarat High Court
Madhuvan vs Panachand on 7 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/12414/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12414 of 2003
 

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

MADHUVAN
CO-OPERATIVE HOUSINGSOCIETY LTD. - Petitioner(s)
 

Versus
 

PANACHAND
BHAICHAND SHAH - Respondent(s)
 

=================================================
 
Appearance
: 
SERVED BY AFFIX.(N) for
Petitioner(s) : 1,MR RD DAVE for Petitioner(s) : 1,MS JIRGA D JHAVERI
for Petitioner(s) : 1, 
MR SHALIN N MEHTA for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
ORAL
ORDER

On
3rd July 2009, the office was directed to place the papers
of Civil Application (Stamp) No.7987 of 2003 along with this matter
today, the 7th July 2008. The Office Note shows that
despite sincere efforts, the office is not able to trace the papers
of the aforesaid Civil Application (Stamp) No.7987 of 2003.

2. Learned
advocate Ms.Jigra D. Jhaveri for the petitioner requests that she be
permitted to reconstruct the Civil Application. Permission is
granted. The Office shall place the papers of the reconstructed
Civil Application on 14th July 2008 along with this
matter.

(RAVI R. TRIPATHI, J.)

karim