Gujarat High Court High Court

Ravi vs Unknown on 18 April, 2011

Gujarat High Court
Ravi vs Unknown on 18 April, 2011
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/6097/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6097 of 2005
 

in
 

CIVIL
REVISION APPLICATION (STAMP) No. 188 of 2005
 

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

 

RAVI
RATNA EXPORTERS PVT LTD - Applicant(s)
 

Versus
 

JASHVANTIBEN
KESHAVLAL - Opponent(s)
 

==============================================================
 
Appearance
:  
MR
LAXMANBHAI A AMAR for
Applicant No(s).: 1. 
None
for Opponent No(s).: 1 -
1. 
==============================================================

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

 
 


 

Date
: 23/08/2005 

 

 
ORAL
ORDER

RULE
returnable on 4th October, 2005 on condition that the
applicant shall deposit a sum of Rs.1,500=00 by way of cost of this
Application on or before 1st September, 2005. Notice of
rule shall issue after the amount of cost is deposited in the Court.
Records and proceedings be called for from the lower appellate Court.

(
Ms. R.M.Doshit, J. )

/moin

   

Top