Gujarat High Court
Naginbhai vs Deepmala on 13 June, 2011
Gujarat High Court Case Information System
Print
C/SCA/6865/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No 6865 of 2011
=======================================================
NAGINBHAI
A VALANI....Petitioner(s)
Versus
DEEPMALA
COOPERATIVE HOUSING SOCIETY LTD & 2 -Respondent(s)
=======================================================
Appearance:
Mr.K.G.
Pandit for the petitioner
=======================================================
CORAM:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/06/2011
ORAL
ORDER
Heard
learned counsel, Mr.K.G. Pandit for the petitioner.
The
draft amendment, which has been tendered today, is granted. Learned
counsel for the petitioner is directed to carry out amendment today.
Notice
to the respondents returnable on 20th
June, 2011.
Direct
service is permitted.
(RAJESH
H. SHUKLA, J.)
/patil
Page
1 of 1
Top