Gujarat High Court High Court

Neha vs Tapasvi on 28 January, 2010

Gujarat High Court
Neha vs Tapasvi on 28 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/138/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 138 of
2010 
=========================================================

 

NEHA
D/O BHADRESH BHAGWATIPRASAD BAROT W/O TAPASVI V RAO - Petitioner(s)
 

Versus
 

TAPASVI
VIKRAMKUMAR RAO - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 28/01/2010 

 

 
ORAL
ORDER

The
endorsement on the Board indicates that Notice issued to the
respondent has not been received back, either served or unserved.
However, Mr. C.B. Dastoor, learned advocate states that he has
received instructions to appear on behalf of the respondent and prays
for some time in order to file the Vakalatnama.

List
on 24th February, 2010.

Ad-interim-relief
granted earlier, shall continue till then.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top