Gujarat High Court
Chandrakant vs Maheshbhai on 27 January, 2011
Gujarat High Court Case Information System
Print
LPA/1288/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1288 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2070 of 2010
=================================================
CHANDRAKANT
LABHSHANKER MANDIR - Appellant(s)
Versus
MAHESHBHAI
B RATHOD & 5 - Respondent(s)
=================================================
Appearance :
MR
RAJESH K KANANI for Appellant(s) : 1,
MRHARSHITSTOLIA for
Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) :
4,
MR CB UPADHYAYA for Respondent(s) : 5 -
6.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of Mr. Rajesh K. Kanani, the case is adjourned.
Post
the matter on 28th February, 2011.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top