Gujarat High Court
Mahendrasinh vs Bhankabhai on 6 April, 2011
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,
MR YH
MOTIRAMANI for Respondent(s) : 1 - 3.
GOVERNMENT PLEADER for
Respondent(s) : 4,
None for Respondent(s) : 5 -
23.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/03/2011
ORAL
ORDER
Rule
returnable on
4th
May 2011. Mr.
Y.H. Motiramani, learned Advocate, waives service of notice of Rule
on behalf of the Respondent Nos. 1 to 3.
In the meantime Interim
Relief in terms of Paragraph No.28(C).
It is made clear that
after the order passed below Exhibit-20 application, it will be open
for both the parties to approach before this Court.
Direct service is
permitted today.
(K.S.JHAVERI,J.)
pawan
Top