Gujarat High Court High Court

Pradipbhai vs Shekh on 20 April, 2010

Gujarat High Court
Pradipbhai vs Shekh on 20 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4737/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4737 of 2010
 

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

 

PRADIPBHAI
LALLUBHAI SHAH - Petitioner(s)
 

Versus
 

SHEKH
MUNVARMINYA MAHEMUDMINYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
YOGINI V PARIKH for
Petitioner(s) : 1, 
MR RAJESH P MANKAD for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/04/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mrs.Yogini V. Parikh on behalf of the petitioner and
Mr.Rajesh P. Mankad on behalf of the respondent. Learned advocate
Mrs.Yogini V. Parikh seeks permission to amend the petition and also
to supply documents. Accordingly, permission is granted, subject to
providing amended copy of the petition as well as documents to
Mr.R.P.Mankad. Accordingly, the matter is adjourned to 03.05.2010.

(H.K.RATHOD,
J.)

..mitesh..

   

Top