Gujarat High Court
Nareshbhai vs Mahakaliprasad on 19 June, 2008
Gujarat High Court Case Information System
Print
CA/4816/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4816 of 2008
In
FIRST
APPEAL No. 1996 of 2008
======================================
NARESHBHAI
HATHISING SHAH & 8 - Petitioner(s)
Versus
MAHAKALIPRASAD
JAYVANTSINHJI & 11 - Respondent(s)
======================================
Appearance :
MR
SHALIN N MEHTA for Petitioner(s) : 1 - 9.
RULE
UNSERVED for Respondent(s) : 1 - 2, 10,
12,
RULE SERVED
for Respondent(s) : 3 - 5, 11,
RULE
NOT RECD BACK for Respondent(s) : 6 -
9.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/06/2008
ORAL
ORDER
Issue
fresh notice to unserved respondents returnable by 23.7.2008.
Notice
be sent through R.P.A.D.
List
it on 23.7.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
*/Mohandas
Top