Gujarat High Court High Court

Medha vs Trimurti on 9 December, 2010

Gujarat High Court
Medha vs Trimurti on 9 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14797/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14797 of 2010
 

In


 

CIVIL
REVISION APPLICATION No. 373 of 2004
 

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

 

MEDHA
SRINIVAS TAHMANE - Petitioner(s)
 

Versus
 

TRIMURTI
ASSOCIATES & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NILESH M SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR MAYANK DESAI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
None for Respondent(s) : 1
- 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

Though
it is called out in the second sitting, neither learned advocate Mr.
Shah nor anyone else has remained present. However, in the interest
of justice, the matter is finally adjourned to 15.12.2010.

(Rajesh
H. Shukla, J.)

(hn)

   

Top