Gujarat High Court High Court

P.M vs Ramsing on 24 June, 2008

Gujarat High Court
P.M vs Ramsing on 24 June, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5799/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5799 of 2008
 

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


 

P.M.
DIESELS - Petitioner(s)
 

Versus
 

RAMSING
SHIVABHAI AGHERA - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PANKAJ R DESAI for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/06/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate, Mr.Pankaj R.Desai, on behalf of the petitioner.

2. Notice
issued by this Court is served to the respondent but no appearance is
filed by any advocate on behalf of the respondent. Therefore, in
absence of respondent, I have heard the learned advocate Mr.Pankaj
Desai on behalf of petitioner.

3. The
question involved in present petition requires detailed
consideration, hence, Rule.

4. Notice
for interim relief returnable on 28th July, 2008.
Ad-interim relief in terms of para 13(B).

(H.K.RATHOD,
J.)

ashish//

   

Top