Gujarat High Court High Court

Radhe vs Mehta on 28 January, 2010

Gujarat High Court
Radhe vs Mehta on 28 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/113/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 113 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 66 of 2010
 

With


 

CIVIL
APPLICATION No. 425 of 2010
 

In
LETTERS PATENT APPEAL No. 113 of 2010
 

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


 

RADHE
ESTATE DEVELOPERS - Appellant(s)
 

Versus
 

MEHTA
INTEGRATED FINANCE CO.LTD & 3 - Respondent(s)
 

=============================================
 
Appearance : 
MR
MB GANDHI for Appellant(s) : 1,MR CHINMAY M GANDHI for Appellant(s) :
1, 
None for Respondent(s) : 1,3 - 4. 
MS TRUSHA PATEL AGP for
Respondent(s) : 2, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/01/2010 

 

ORAL
ORDER

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

Instead
of passing any specific order, we are of the view that Special Civil
Application No. 66 of 2010, wherein similar questions are involved,
should also be heard along with this appeal. It is accordingly
ordered to list the appeal on 11.02.2010 along with Special Civil
Application No. 66 of 2010.

Civil
Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top