Gujarat High Court High Court

Tathagat vs Kavasji on 26 February, 2010

Gujarat High Court
Tathagat vs Kavasji on 26 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2255/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2255 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2307 of 2009
 

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

 

TATHAGAT
KHADI GRAMODHYOG & EDUCATION TRUST THRO'PRESIDENT - Petitioner(s)
 

Versus
 

KAVASJI
DARASHA KARAKA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Petitioner(s) : 1, 
MR AB MUNSHI for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. MB Parikh on behalf of applicant, learned
advocate Mr. AB Munshi on behalf of respondent.

Rule
returnable on 26/3/2010. Learned advocate Mr. Munshi waives service
of notice of Rule on behalf of respondent no. 1 and 2. Rest is to be
served.

(H.K.RATHOD,
J)

asma

   

Top