Gujarat High Court High Court

Vallabhbhai vs Kantibhai on 4 August, 2010

Gujarat High Court
Vallabhbhai vs Kantibhai on 4 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8171/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8171 of 2010
 

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

VALLABHBHAI
PRAHLADBHAI PATEL - Petitioner(s)
 

Versus
 

KANTIBHAI
NATHABHAI PATEL & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR TATTVAM K PATEL for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
UNSERVED-REFUSED (N) for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/08/2010 

 

ORAL
ORDER

Heard
learned advocate for the petitioner.

As
per the affidavit filed by the petitioner, it is stated that
respondent No.1 is served and respondent Nos. 2 and 3 have refused to
accept notice of this Court.

Considering
the facts and circumstances of the case, Rule returnable on 6th
October, 2010.

Ad-interim
relief granted earlier to continue till further orders.

[ANANT
S. DAVE, J.]

//smita//

   

Top