Gujarat High Court High Court

Shirishkumar vs Ramanlal on 12 January, 2010

Gujarat High Court
Shirishkumar vs Ramanlal on 12 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8694/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8694 of 2009
 

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

 

SHIRISHKUMAR
RAMANLAL JAISWAL - Petitioner(s)
 

Versus
 

RAMANLAL
CHHAGANLAL JAISWAL & 14 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS P SATTA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 3, 3.2.3,
3.2.4,3.2.5 - 5,7 - 15. 
DS AFF.NOT FILED (N) for Respondent(s) : 1
- 3, 3.2.3, 3.2.4,3.2.5 - 4, 6.2.1,6.2.2 - 15. 
MR DHAVAL M BAROT
for Respondent(s) : 2 - 3, 3.2.3, 3.2.4,3.2.5 - 5, 5.2.2, 5.2.3,5.2.4
- 6,6.2.2 - 8,10 - 11,13 - 15. 
None for Respondent(s) : 3,5 -
6,6.2.3  
UNSERVED-EXPIRED (N) for Respondent(s) : 3.2.2  
NOTICE
UNSERVED for Respondent(s) : 6.3.1,6.3.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 12/01/2010 

 

 
ORAL
ORDER

The
process fees may be paid on or before 15th
January, 2010. The complete and correct
addresses of respondents Nos.6/3/1 and 6/3/2 may be supplied in the
Registry, on or before 30th
January, 2010.

The
returnable date is extended up to 26th
February, 2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top