Gujarat High Court
Ved vs Prakash on 25 April, 2011
Gujarat High Court Case Information System
Print
CA/5102/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 5102 of 2011
In
FIRST
APPEAL No. 2932 of 2010
=========================================================
VED
PRAKASH AGRAWAL - Petitioner(s)
Versus
PRAKASH
G SHARMA & 12 - Respondent(s)
=========================================================
Appearance
:
MR
APURVA R KAPADIA for
Petitioner(s) : 1,
MR RJ OZA for Respondent(s) : 1,
MR MANAV A
MEHTA for Respondent(s) : 2,
M/S THAKKAR ASSOC. for Respondent(s)
: 3 - 4.
MR.HEMANG H PARIKH for Respondent(s) : 5 - 8.
None for
Respondent(s) : 9, 11,
MR CB UPADHYAYA for Respondent(s) : 10,
MR
KV SHELAT for Respondent(s) : 12,
MR MI MERCHANT for Respondent(s)
: 13,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/04/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, with the consent
of the parties, Civil Application is allowed in terms of para 4 (A) &
(B). Rule is made absolute.
(K.S.
JHAVERI, J.)
Divya//
Top