Gujarat High Court High Court

Ranchhodbhai vs Narayan on 5 April, 2011

Gujarat High Court
Ranchhodbhai vs Narayan on 5 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4356/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4356 of 2011
 

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


 

RANCHHODBHAI
FAKIRBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

NARAYAN
SWAROOPDASJI, PRESIDENT OF BOCHASANVASI SHREE AKSHAR & 8 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
HM PARIKH for Petitioner(s) : 1 - 4.                           
                       MR RASESH H PARIKH for Petitioner(s) : 1 -
4. 
MRS VD NANAVATI for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
9. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 05/04/2011 

 

 
ORAL
ORDER

On
the joint request of the respective parties, S.O. to 20.04.2011.

The
parties are directed to maintain status-quo till then.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top