Gujarat High Court
Manubhai vs Pushpak on 6 May, 2011
Gujarat High Court Case Information System
Print
AO/368/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 368 of 2008
=========================================================
MANUBHAI
SENDHABHAI BHARWAD - Appellant(s)
Versus
PUSHPAK
(ISHANPUR) COOPERATIVEHOUSING SOCIETY LIMITED & 4 - Respondent(s)
=========================================================
Appearance :
MR
PJ VYAS for Appellant(s) : 1,
MR ANAND R PATEL
for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/12/2008
ORAL
ORDER
Notice
for final disposal returnable on 29.12.2008. Shri Ashok Parmar,
learned advocate waives service of notice on behalf of the respondent
Nos. 2 to 4. Shri Anand Patel, learned advocate waives service of
notice on behalf of the respondent No.1.
(M.R.SHAH,J.)
kaushik
Top