Gujarat High Court High Court

Bachubhai vs Unknown on 1 October, 2010

Gujarat High Court
Bachubhai vs Unknown on 1 October, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2400/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 2400 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1185 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 12525 of 2008
 

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

BACHUBHAI
KARSANBHAI NANDASANA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

=========================================
 
Appearance : 
MR
HASIT H JOSHI for
Applicant(s) : 1 - 2. 
MS TRUSHA K PATEL, AGP for Opponent(s) :
1. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

In
view of the reasons mentioned in the application it is allowed, the
order dated 17.06.2010 passed in Letters Patent Appeal No.1185 of
2010 is recalled and that Letters Patent Appeal and Civil application
No.5302 of 2010 are restored to file. They may be listed for
admission hearing before the appropriate Court on 13.10.2010 as
suggested by learned Counsel.

[D.H.Waghela,
J.]

[M.D.Shah,
J.]

satish

   

Top