Gujarat High Court
Nanalal vs Bhikhabhai on 15 March, 2010
Gujarat High Court Case Information System
Print
LPA/1651/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1651 of 2009
In
SPECIAL
CIVIL APPLICATION No. 13192 of 2008
With
LETTERS
PATENT APPEAL No. 1652 of 2009
In
SPECIAL
CIVIL APPLICATION No. 13559 of 2008
=================================================
NANALAL
KANJIBHAI THAKKAR & 5 - Appellant(s)
Versus
BHIKHABHAI
RAMABHAI DALPATBHAI CHAUHAN & 3 - Respondent(s)
=================================================
Appearance :
MR
DAKSHESH MEHTA for Appellant(s) : 1 - 6.
MR DIPEN A DESAI for
Respondent(s) : 1,3 - 4, 4.2.2,4.2.3
UNSERVED-EXPIRED (N) for
Respondent(s) : 2, 4,
NOTICE SERVED for Respondent(s) : 2.2.1,
2.2.2, 2.2.3,2.2.4
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/03/2010
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr
Dipen Desai states that he will appear on behalf of the heirs of
deceased 2nd respondent i.e. respondent Nos. 2/1 to 2/4 and 4/1 to
4/3. He will file his vakalatnama and affidavit by the next date.
On his request, the case is adjourned for 31st March, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top