Gujarat High Court
Harij vs Devendrakumar on 6 April, 2011
Gujarat High Court Case Information System
Print
LPA/948/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 948 of 2006
In
SPECIAL
CIVIL APPLICATION No. 7423 of 2001
=========================================
HARIJ
NAGAR PANCHAYAT & 1 - Appellant(s)
Versus
DEVENDRAKUMAR
HIMATLAL RAVAL - Respondent(s)
=========================================
Appearance
:
MR DHAVAL D
VYAS for
Appellant(s) : 1 - 2.
MR MUKESH H RATHOD for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 14/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
On
the joint request of the learned counsel for the respondent, list
this matter peremptorily on 29.3.2011. It is made clear that the
matter will not be adjourned on 29.3.2011 on any ground whatsoever.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top