Gujarat High Court High Court

Bharatsing vs Rana on 20 January, 2011

Gujarat High Court
Bharatsing vs Rana on 20 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2518/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2518 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3321 of 1994
 

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

BHARATSING
SAHEBSING & 1 - Appellant(s)
 

Versus
 

RANA
PUNJABHAI RANCHODBHAI & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
HJ DHOLAKIA for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6  
MR HM PARIKH for Respondent(s) : 1, 
MR RASESH H
PARIKH for Respondent(s) : 1, 
None for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 20/01/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the appellants will serve a copy of the paper book on the
counsel appearing on behalf of the respondents by tomorrow. The
counsel for the respondents may file reply affidavit within a week.
Post the matter on 3rd February, 2011.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top