Gujarat High Court
Bhartiya vs Yogeshbhai on 19 April, 2011
Gujarat High Court Case Information System
Print
LPA/1367/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1367 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6346 of 2006
======================================
BHARTIYA
SEVA SAMAJ TRUST THRO ITS PRESIDENT/SECRETARY & 1 - Appellants
Versus
YOGESHBHAI
AMBALAL PATEL & 1 - Respondents
======================================
Appearance
:
MS
MAMTA R VYAS for Appellants.
PARTY-IN-PERSON for Respondent No. 1.
GOVERNMENT PLEADER for Respondent No.
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 19/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.O.
to 25.04.2011 at the request of Mr. Yogesh Patel with the
understanding that since the matter is part-heard, no further
adjournment may be granted.
Sd/-
[D. H. WAGHELA, J.]
Sd/-
[K. A. PUJ, J.]
Savariya
Top