Gujarat High Court
Rajnikant vs Manit on 25 August, 2010
Gujarat High Court Case Information System
Print
SCA/10010/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10010 of 2010
=========================================
RAJNIKANT
DAHYABHAI PATEL - Petitioner(s)
Versus
MANIT
COOPERATIVE SOCIETY HOUSING SOCIETY LTD - Respondent(s)
=========================================
Appearance :
MR
DM AHUJA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/08/2010
ORAL
ORDER
Shri
Sirish Joshi, learned advocate has stated at the bar that he has
filed caveat on behalf of respondent no. 1.
Shri
Percy Kavina, learned advocate appearing on behalf of the petitioner
has raised objection of filing caveat by respondent no. 1-Society
through Harshad M. Patel by submitting that as the Administrator is
already appointed, the said Shri Harshad M. Patel has no locus and/or
authority to represent the society.
Let
the petitioner give a copy of the petition to Shri Sirish Joshi
without prejudice to the rights and contentions of the petitioner
recorded hereinabove. Stand over to 26/08/2010.
(M.R.
SHAH, J.)
siji
Top