Gujarat High Court High Court

Mansuri vs Maheshbhai on 9 May, 2011

Gujarat High Court
Mansuri vs Maheshbhai on 9 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6049/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6049 of 2011
 

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

 

MANSURI
MAHMMADZAID USMANGANI - Petitioner(s)
 

Versus
 

MAHESHBHAI
PRABHATBHAI TARAPDA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
None for Respondent(s) : 1,3 - 4. 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Heard
Mr. G.M. Joshi, learned advocate for the petitioner.

Notice,
returnable on 12.05.2011.

Mr.

Mukesh H. Rathod, learned advocate waives service of Notice for
respondent No.1 and Mr. Kaivan Patel, learned advocate for Mr. Mitul
K. Shelat, learned advocate waives service of Notice for respondent
No.3.

In
addition to the normal mode of service, Direct Service, today, is
also permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top