Gujarat High Court
Tintoi vs Smt.Rajashriben on 23 August, 2011
Gujarat High Court Case Information System
Print
CA/10801/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10801 of 2010
In
SPECIAL
CIVIL APPLICATION No. 30577 of 2007
=========================================================
TINTOI
EDUCATION SOCIETY & 1 - Petitioner(s)
Versus
SMT.RAJASHRIBEN
SURENDRAPRASADTRIVEDI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHIRISH JOSHI for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,
MR VH
DESAI for Respondent(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) : 1.2.1
MR HS MUNSHAW for Respondent(s) : 2,
RULE
UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/08/2011
ORAL
ORDER
Rule
has remained unserved for respondent no.3 and not received back for
respondent no.1/1. Let necessary steps be taken by petitioner on or
before 23.9.2011.
(H.K.
Rathod,J.)
Vyas
Top