Gujarat High Court High Court

Rameshji vs Tarulataben on 21 June, 2011

Gujarat High Court
Rameshji vs Tarulataben on 21 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1385/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1385 of 2011
 

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

RAMESHJI
MATHURJI THAKORE & 3 - Petitioner(s)
 

Versus
 

TARULATABEN
SHANABHAI PARMAR & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR CB
UPADHYAYA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 4. 
None for
Respondent(s) : 1, 
MR AB MUNSHI for Respondent(s) : 1.2.1,1.2.2
 
RULE NOT RECD BACK for Respondent(s) : 2, 
RULE SERVED for
Respondent(s) : 2.2.1,2.2.2
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/06/2011 

 

 
ORAL
ORDER

Present
petition is placed on board for orders on the note filed by Shri A.B.
Munshi, learned advocate submitting that he has no instructions in
the matter to appear on behalf of respondent Nos.1/1 and 1/2 and
therefore, his name may be deleted. Under the circumstances,
Registry is directed not to show name of Shri A.B. Munshi, learned
advocate appearing for respondent Nos.1/1 and 1/2. Registry to issue
fresh notice of RULE upon
respondent Nos.1/1 and 1/2 making it returnable on 27th
July 2011.

(M.R.

Shah, J.)

*menon

   

Top