Gujarat High Court High Court

Parmar vs Deputy on 11 August, 2011

Gujarat High Court
Parmar vs Deputy on 11 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1838/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 1838 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 652 of 2011
 

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

 

PARMAR
PRAVINBHAI JETHABHAI - Applicant(s)
 

Versus
 

VISTARAN
ADHIKARISHRI & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Opponent(s) : 1,3 - 5,
7, 
MR HS MUNSHAW for Opponent(s) : 2,
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

Deputy
Sarpanch -Manjulaben Nareshbhai Gami – Respondent no. 3 herein, is
ill. On her behalf, Shri Nareshbhai Gami is present and places on
record the affidavit of Manjulaben, in which, she has specifically
stated that she was not present in the alleged meeting dated
30.3.2010 and a false signature was made by the other persons who
were present in the meeting. The copy of the affidavit is given to
the learned AGP and learned advocate appearing for the respondents.

S.O.

to 29.8.2011.

[M.D.

SHAH, J.]

mandora/

   

Top