Gujarat High Court High Court

Rameshchandra vs Bhavnagar on 18 February, 2011

Gujarat High Court
Rameshchandra vs Bhavnagar on 18 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3026/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3026 of 2010
 

In


 

CIVIL
APPLICATION No. 591 of 2001
 

In
SPECIAL CIVIL APPLICATION No. 2910 of 2000
 

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

RAMESHCHANDRA
BHATT - Appellant(s)
 

Versus
 

BHAVNAGAR
UNIVERSITY & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MP SHAH
for Appellant(s) : 1,MS.
KRUTI M SHAH for Appellant(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR MUKUND M DESAI for Respondent(s) : 1, 
NOTICE
UNSERVED for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Issue
Fresh NOTICE
to respondent No.1. Mr Mukund M Desai, learned
counsel appears and waives service of notice for respondent No.1.
Affidavit-in-reply may be filed by him within three weeks. The
appellant shall take fresh steps to serve notice to respondent No.2
by affixure. Put up on 11.3.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top