Gujarat High Court
Manishbhai vs Digvijaysinh on 23 November, 2010
Gujarat High Court Case Information System
Print
SCA/14609/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14609 of 2010
=========================================================
MANISHBHAI
GHANSHYAMBHAI PATEL - Petitioner(s)
Versus
DIGVIJAYSINH
JETHUBHA ZALA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Petitioner(s) : 1,
MR MEHUL S SHAH for Respondent(s) : 1,
MR
SURESH M SHAH for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/11/2010
ORAL
ORDER
Heard
learned advocate, Mr.B.D.Karia, for the petitioner.
Notice,
returnable on 22-12-2010. Mr.Mehul Shah, learned advocate waives
service of notice on behalf of the respondent No.1. Ad-interim relief
in terms of prayer para 7(B) is granted till then. Direct service is
permitted.
(M.D.SHAH,J.)
radhan
Top