Gujarat High Court High Court

Yogeshkumar vs Dhimant on 1 February, 2010

Gujarat High Court
Yogeshkumar vs Dhimant on 1 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9090/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9090 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 7814 of 2008
 

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

 

YOGESHKUMAR
JAYANTILAL SHAH - Petitioner(s)
 

Versus
 

DHIMANT
K. SHAH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1,MS VIRAJ S FOZDAR for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1, 
MR DJ BHATT for Respondent(s)
: 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 2, 
RULE UNSERVED
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 


 

 
ORAL
ORDER

The
office has filed note dated 20.1.2010 indicating therein that the
learned advocate of the petitioner has not taken any steps for giving
address for unserved respondent no.2. Ms. Viraj S. Fozdar appearing
for the petitioner submits that in a cognate matter being Special
Civil Application No.7814 of 2008, advocate Shri D.J. Bhatt appears
for petitioners who is respondent no.2 in this petition. In view of
this, no further steps are required to be taken.
Let the matter be listed for further hearing on 8th
February,2010. In this matter Shri Bhatt’s name be shown for
respondent no.2.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top