Gujarat High Court High Court

Ratan vs Jasvindersing on 5 August, 2010

Gujarat High Court
Ratan vs Jasvindersing on 5 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/877/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 877 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3871 of 2010
 

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


 

RATAN
FOOD PRODUCTS & 2 - Appellant(s)
 

Versus
 

JASVINDERSING
HARCHARANSING MADAN - Respondent(s)
 

=================================================
 
Appearance : 
MR
SACHIN D VASAVADA for Appellant(s) : 1 - 3. 
MR AJ YAGNIK for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/08/2010  
ORAL ORDER

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

In
view of the subsequent development and the fact that the respondent
has moved in connected matters in appeal before the Supreme Court, we
adjourn the case for two months.

Post
the matter on 4th October, 2010.

The
parties may inform the development, if any, taken in the meantime.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top