Gujarat High Court High Court

Kalaji vs Babubhai on 15 February, 2011

Gujarat High Court
Kalaji vs Babubhai on 15 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/588/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 588 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 12844 of 2009
 

With


 

CIVIL
APPLICATION No. 3267 of 2010
 

In
LETTERS PATENT APPEAL No. 588 of
2010 
 
=================================================


 

KALAJI
BUDHAJI THAKOR - Appellant(s)
 

Versus
 

BABUBHAI
DAHYABHAI PANCHAL & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
RA PATEL for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
DS
AFF.NOT FILED (N) for Respondent(s) : 1, 
MRS. KRINA CALLA AGP for
Respondent(s) : 2 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 15/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Nobody
appears for the appellant and on behalf of the 1st respondent. Post
the matter on 24.03.2011. Prayer for interim relief is rejected.
Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top