Gujarat High Court High Court

Ratilal vs Khodiyarvijay on 19 April, 2011

Gujarat High Court
Ratilal vs Khodiyarvijay on 19 April, 2011
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/5343/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5343 of 1998
 

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

 

RATILAL
BHIKHABHAI MARATHE SINCE DECD. THRO' LEGAL REP. & 2 -
Petitioner(s)
 

Versus
 

KHODIYARVIJAY
COOPERATIVE HOUSING SOCIETY LIMITED & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH A PATEL for
Petitioner(s) : 1 - 3. 
MR TUSHAR MEHTA for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 19/04/2011 

 

 
 
ORAL
ORDER

When
the matter was called-out, learned counsel for the petitioner has not
remained present. The matter is of the year 1998.

S.O.

to 20.04.2011, with the specific instruction that no further time
shall be granted.

[S.R.BRAHMBHATT,
J.]

..mitesh..