Gujarat High Court
Maheshkumar vs Pramodbhai on 21 July, 2011
Gujarat High Court Case Information System
Print
SCA/8017/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8017 of 2011
=========================================
MAHESHKUMAR
BALUBHAI - Petitioner(s)
Versus
PRAMODBHAI
BALUBHAI PATEL & 5 - Respondent(s)
=========================================
Appearance :
MR
DHAVAL D VYAS for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,4 -
6.
UNSERVED-EXPIRED (N) for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 21/07/2011
ORAL
ORDER
Learned
advocate Mr. Munshi requests for time stating that he has
instructions to appear for respondent Nos. 1,4,5, and 6. Therefore,
matter is adjourned with consent to 04.08.2011. Ad interim
relief granted earlier to continue till then.
[RAJESH
H. SHUKLA, J.]
JYOTI
Top