Gujarat High Court
Manoramya vs Koteshwar on 28 April, 2010
Gujarat High Court Case Information System
Print
CA/4429/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4429 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3410 of 2007
=========================================
MANORAMYA
RESORTS AND HOTELS PVT LTD - Petitioner(s)
Versus
KOTESHWAR
MAHADEV HINDU DHARMIK SARVAJANIK TRUST & 4 - Respondent(s)
=========================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1,
MR ASHISH H SHAH for Respondent(s) : 1,
None
for Respondent(s) : 2, 5,
MR TS NANAVATI for Respondent(s) :
3,
NANAVATI & NANAVATI for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/04/2010
ORAL
ORDER
Learned Senior
Advocate Mr.Marshall files affidavit in reply.
Learned
Advocate for the applicant wants some time to take instructions in
the matter.
S.O. to
03.05.2010.
(Ravi
R.Tripathi, J.)
*Shitole
Top