Gujarat High Court High Court

Mahendrasinh vs Bhankabhai on 30 August, 2011

Gujarat High Court
Mahendrasinh vs Bhankabhai on 30 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3632/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3632 of 2011
 

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

 

MAHENDRASINH
BHAGVATSINH RANA - Petitioner(s)
 

Versus
 

BHANKABHAI
BOGHABHAI CHAVDA & 22 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) :
1, 
MRYHMOTIRAMANI for Respondent(s) : 1 - 3. 
GOVERNMENT PLEADER
for Respondent(s) : 4, 
RULE SERVED BY DS for Respondent(s) : 4 -
23. 
MR HS MUNSHAW for Respondent(s) : 7,9 - 10,14 - 16. 
MR AMIT
M PANCHAL for Respondent(s) :
12, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

As
it is informed by learned Advocate Mr. Y.H.Motiramani for Respondent
Nos. 1 to 3 that as per the order passed earlier by the this Court,
the order below Application (Exh.20) is awaited and therefore the
matter may be adjourned.

S.O.

to 8.9.2011.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top