Gujarat High Court High Court

Savilal vs Akbar on 17 February, 2011

Gujarat High Court
Savilal vs Akbar on 17 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1825/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1825 of 2011
 

In


 

CIVIL
APPLICATION No. 14822 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1546 of 2010
 

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

 

SAVILAL
BHANABHAI GAMIT & 1 - Petitioner(s)
 

Versus
 

AKBAR
MOHAMMED MULLA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2. 
None for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, the prayer made in
para-4(a) of the application is granted.

Registry
shall issue fresh notice of Rule to the respondents in Civil
Application No.14822 of 2010, returnable on 29/3/2011.

Present
Civil Application stands disposed of accordingly.

(K.S.JHAVERI,
J.)

(ila)

   

Top