Gujarat High Court
Mantrishri vs Chaturbhai on 18 June, 2010
Gujarat High Court Case Information System
Print
SCA/584/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 584 of 2010
=========================================================
MANTRISHRI
& 2 - Petitioner(s)
Versus
CHATURBHAI
HARMANBHAI PRAJAPATI & 3 - Respondent(s)
=========================================================
Appearance :
MS
MAMTA R VYAS for Petitioner(s) : 1 - 3.
MR HASMUKH N MAKWANA for
Respondent(s) : 1,
MRS VD NANAVATI for Respondent(s) :
2,
GOVERNMENT PLEADER for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/06/2010
ORAL
ORDER
Inspite
of the suggestion made to the learned counsel for respondent no.1 to
produce on record the documents by way of an affidavit, today the
same are produced by way of purshis. The learned counsel for
respondent no. 1 requests for time to enable him to place on record
certain documents by way of an affidavit. Request is granted. The
matter is adjourned to 25.06.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top