Gujarat High Court High Court

Dipakbhai vs Bilkish on 28 March, 2011

Gujarat High Court
Dipakbhai vs Bilkish on 28 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/348/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 348 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4700 of 1992
 

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


 

DIPAKBHAI
CHANDRASEN LAKHWANI - Appellant(s)
 

Versus
 

BILKISH
HAJI ISMAIL KANSARA & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SUNIL S JOSHI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None
for Respondent(s) : 1, 
MR NV GANDHI for Respondent(s) : 1.2.1  
MS
MANISHA LAVKUMAR, AGP for Respondent(s) : 2 - 3. 
DS AFF.NOT FILED
(N) for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 28/03/2011  
ORAL ORDER

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

Post
the matter on 25th April, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top