Gujarat High Court
Vijayraj vs Gohel on 14 July, 2010
Gujarat High Court Case Information System
Print
SCA/2702/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2702 of 2009
=========================================================
VIJAYRAJ
H SANGHVI - Petitioner(s)
Versus
GOHEL
CHANDRASINH NANSINH - Respondent(s)
=========================================================
Appearance :
MR
JB DASTOOR for
Petitioner(s) : 1,MS SHUBHA B TRIPATHI for Petitioner(s) : 1,
NOTICE
SERVED for Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2010
ORAL
ORDER
Mr.
J.B. Dastoor, learned counsel for the petitioner, states that he is
not pressing for interim relief.
In
view of the above, interim relief is not considered. The matter to be
listed in due course.
[K.
S. JHAVERI, J.]
Pravin/*
Top