Gujarat High Court High Court

Charulataben vs Gomtipur on 21 February, 2011

Gujarat High Court
Charulataben vs Gomtipur on 21 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/30/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

		
  LETTERS PATENT APPEAL No. 30 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8625 of 1991
 

With


 

CIVIL
APPLICATION No. 453 of 2008
 

In
LETTERS PATENT APPEAL No. 30 of 2008
 

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

CHARULATABEN
NATWARLAL SHAH – Appellant(s)

Versus

GOMTIPUR
KELAVANI MANDAL TRUSTTHRO’ THE SECRETARY & 19 – Respondent(s)

=========================================
Appearance
:

MS
ROOPAL R PATEL for Appellant(s) : 1,MR MAHESH N BHAVSAR for
Appellant(s) : 1,
NANAVATY ADVOCATES for Respondent(s) : 1 –

2.
DELETED for Respondent(s) : 3 – 19.

– for Respondent(s) :
0.0.0
=========================================

CORAM
:

HONOURABLE
MR.JUSTICE V. M. SAHAI

and

HONOURABLE
MR.JUSTICE G.B.SHAH

Date
: 21/02/2011

ORAL
(COMMON) ORDER

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

Ms.

Roopal R Patel, learned counsel for the appellant states that she
has no instructions in the matter as the client has taken away the
papers from her. Therefore, her name should not be shown on the
board. Prayer is accepted. Office is directed not to show name of
Ms. Roopal Patel, counsel for the appellant. On the request made on
behalf of Nanavati Advocates, put up on 01st March, 2011.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

msp

   

Top