Gujarat High Court
Notice Served For vs 2.1 – 2 on 12 August, 2010
Gujarat High Court Case Information System
Print
SCA/12489/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12489 of 2009
======================================
HEIRS
OF DECEASED MALABHAI MOTIBHAI SHANKARBHAI MALABHAI
Versus
MANGUSINH
MANSANG & another
======================================
Appearance :
MR
AMITN CHAUDHARY for Petitioner(s) : 1,
NOTICE SERVED for
Respondent(s) : 1.2.1 - 2, 2.2.2,2.2.3
MR MRUGEN K PUROHIT for
Respondent(s) : 2.2.1, 2.2.2,2.2.3
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/08/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Rule.
The
parties are directed to maintain status-quo as on today qua the suit
land bearing Survey No.214/2 of village Boriya Becharaji, Taluka:
Talod, District: Sabarkantha.
(ANANT
S. DAVE, J.)
(swamy)
Top