Gujarat High Court High Court

Vrajmoti vs Ambawadi on 24 November, 2010

Gujarat High Court
Vrajmoti vs Ambawadi on 24 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1116/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1116 of 1988
 

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

VRAJMOTI
CORPORATION - Appellant(s)
 

Versus
 

AMBAWADI
APARTMENTS OWNERS ASSOCIATION & 9 - Defendant(s)
 

========================================= 
Appearance
: 
MR YATIN
SONI for
Appellant(s) : 1,MR SB VAKIL for Appellant(s) : 1, 
MR MEHUL S SHAH
for Defendant(s) : 1 - 2, 2.2.2, 4,9 - 10. 
MR SURESH M SHAH for
Defendant(s) : 1 - 2, 2.2.2, 4,8 - 10. 
None for Defendant(s) :
2, 
DELETED for Defendant(s) : 3, 5, 
NOTICE UNSERVED for
Defendant(s) : 6 - 7. 
NOTICE NOT RECD BACK for Defendant(s) :
9, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/11/2010 

 

 
 
ORAL
ORDER

Counsel
for the appellant is not present. Name of respondents 3 and 5 may
be deleted. Respondents 6 to 7 are un-served. In the interest of
justice counsel for the applicant will take appropriate action
within two weeks. Matter to be listed for final disposal on 3rd
December 2010.

(K.S.

Jhaveri,J.)

mary//

   

Top