Gujarat High Court
Pathan vs Choksi on 4 May, 2011
Gujarat High Court Case Information System
Print
CA/5488/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 5488 of 2011
In
CIVIL
REVISION APPLICATION No. 1904 of 1999
With
CIVIL
REVISION APPLICATION No. 1904 of 1999
=========================================================
PATHAN
BASIRKHAN ALIKHAN & 4 - Petitioner(s)
Versus
CHOKSI
RAMANLAL JETHALAL & CO.THRO' PARTNERS & 13 - Respondent(s)
=========================================================
Appearance
:
MR
PV HATHI for
Petitioner(s) : 1 - 5.
MR UA TRIVEDI for Respondent(s) : 1 -
4.
None for Respondent(s) : 5 -
14.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/05/2011
ORAL
ORDER
IN CIVIL APPLICATION :
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 4(A). The application stands disposed
of accordingly.
(K.S.
Jhaveri, J)
ORAL
ORDER IN CIVIL REVISION APPLICATION
:
Issue
fresh Rule to the respondent Nos.6 and 7 at their address mentioned
in the captioned Civil Application, returnable on 21st
June 2011.
(K.S.
Jhaveri, J)
Aakar
Top