Gujarat High Court High Court

Girishbhai vs Mahendrakumar on 28 June, 2010

Gujarat High Court
Girishbhai vs Mahendrakumar on 28 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/875/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 875 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10388 of 2009
 

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


 

GIRISHBHAI
HIRACHAND SHAH & 26 - Appellant(s)
 

Versus
 

MAHENDRAKUMAR
CHAMPALAL & 12 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JAL SOLI UNWALA for
Appellant(s) : 1 - 27. 
None for Respondent(s) : 1 - 2, 13, 
MR
SUDHIR M MEHTA for Respondent(s) : 3, 
MR YASH N NANAVATY for
Respondent(s) : 3 - 12. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 
ORAL
ORDER

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

Counsel
for respondents Nos. 3-12 have appeared. Learned counsel for the
respondent is allowed 3 week’s time to file reply affidavit.

Post
the matter on 26.7.2010.

(S.J.Mukhopadhaya,
C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top