Gujarat High Court High Court

Mahendrasinh vs It on 17 July, 2008

Gujarat High Court
Mahendrasinh vs It on 17 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/15/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 15 of 2008
 

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

 

MAHENDRASINH
RAVUBHA GOHIL - Applicant(s)
 

Versus
 

MAHAMMADBHAI
S SHEIKH & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SONAL D VYAS for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR SK BUKHARI for
Opponent(s) : 1, 
MS NAYNABEN K GADHVI for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

It
is reported that there is Sick-note of Mr.S.K. Bukhari, learned
advocate appearing on behalf of the respondent No.1.

In
view of the above, as a last chance S.O. to 31st July,
2008. On that day irrespective of the Sick-note or Leave-note of any
of the learned advocates appearing on behalf of the respective
parties, the matter will be decided on merits. Ad-interim relief
granted earlier to continue till then.

[M.R.

SHAH, J.]

rafik

   

Top