Gujarat High Court
Shree vs Khushaldas on 15 February, 2011
Gujarat High Court Case Information System
Print
AO/56/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 56 of 2011
With
CIVIL
APPLICATION No. 1788 of 2011
=========================================================
SHREE
RADHAKRISHNA DEVELOPERS PRIVATE LIMITED (FORMERLY KHOW & 8 -
Appellant(s)
Versus
KHUSHALDAS
V TEJWANI AS EXECUTOR OF THE WILL OF DECD. MADHU & 2 -
Respondent(s)
=========================================================
Appearance :
MR
RAJENDRA K GOLANI for
Appellant(s) : 1 - 9.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/02/2011
ORAL
ORDER
Notice
to the respondent returnable on 17th March 2011.
(K.S.Jhaveri,J.)
Civil
Application No. 1788 of 2011
Notice
returnable on 7th
March 2011. The parties are directed to maintain status quo as on
today. Direct service is permitted.
(K.S.Jhaveri,J.)
mary//
Top