Gujarat High Court
Shreyans vs Dilipbhai on 31 March, 2010
Gujarat High Court Case Information System
Print
SCA/132/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 132 of 2010
=========================================================
SHREYANS
SINTHOPLAST - Petitioner(s)
Versus
DILIPBHAI
ISHWARBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
KV GADHIA for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 31/03/2010
ORAL
ORDER
Heard
learned advocate Mr. KV Gadhia on behalf of petitioner. Notice
remain unserved to respondent no. 1, learned advocate Mr. Gadhia
submitted that fresh address has been supplied to Registry.
Let
Registry of this Court issue notice on fresh address to respondent
no. 1 returnable on 30/4/2010. Ad interim relief granted earlier
shall remain continue till then.
(H.K.RATHOD,
J)
asma
Top