Gujarat High Court High Court

The vs Geetaben on 15 July, 2011

Gujarat High Court
The vs Geetaben on 15 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7602/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7602 of 2011
 

In


 

FIRST
APPEAL No. 405 of 1985
 

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


 

THE
SURESHWARI COOPERATIVE HOUSING SOCIETY LIMITED & 2 -
Petitioner(s)
 

Versus
 

GEETABEN
DAHYABHAI PATEL & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DIPAK R DAVE for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.3.1,1.3.2 - 4, 4.2.1,4.2.2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 15/07/2011 

 

 
ORAL
ORDER

Rule
returnable on 22.07.2011. Mr. Paresh Darji, learned counsel waives
service of rule on behalf of respondent no.2, Mr. B.D. Karia, learned
counsel waives service of rule on behalf of respondents nos. 3 and 4,
Mr. Jigar Patel, learned counsel waives service of rule on behalf of
respondent no. 5 and Mr. Hemang Raval, learned counsel waives service
of rule on behalf of respondent no. 6.

Direct
Service to respondents nos. 1/1 and 1/ 2 is permitted.

Civil
Application to be heard along with First Appeal No. 405/1985.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top