Gujarat High Court High Court

==========================================Appearance vs Unknown on 15 September, 2008

Gujarat High Court
==========================================Appearance vs Unknown on 15 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10821/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 10821 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1874 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 23805 of 2007
 

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

V
G PATEL 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

==========================================Appearance
: 
MR PARESH
UPADHYAY for the Applicant  
MS ASMITA PATEL,
ASSTT GOVERNMENT PLEADER for Opponent Nos. 1 & 2  
MR SK PATEL
for Opponent No.3  
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 15/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Application
is allowed by consent and with the direction that the main Letters
Patent Appeal, after amendment being carried out, may be listed for
final hearing in the third week of October, 2008. The application
stands disposed.

(BHAGWATI
PRASAD, J.)

(D.H.WAGHELA,
J.)

omkar

   

Top