Gujarat High Court
Maganbhai vs Gulamsabbir on 4 April, 2011
Gujarat High Court Case Information System Print CA/4989/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 4989 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 545 of 2010 ========================================================= MAGANBHAI MOHANBHAI VANKAR - Petitioner(s) Versus GULAMSABBIR MUTUFA SHAIKH & 4 - Respondent(s) ========================================================= Appearance : MR.HIREN M MODI for Petitioner(s) : 1, RULE NOT RECD BACK for Respondent(s) : 1 - 2. RULE SERVED BY DS for Respondent(s) : 3, SERVED BY AFFIX.-(R) for Respondent(s) : 4, DELETED for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 04/04/2011 ORAL ORDER
In
view of the averments made in the application, the same is granted in
terms of paragraph No.5(a). The application stands disposed of
accordingly.
Notice
in C.A. No. 4989 of 2010, be published in the Newspaper, returnable
on 9th May 2011.
(K.S.JHAVERI,J.)
pawan
Top