Gujarat High Court High Court

Mukesh vs Gujarat on 9 November, 2011

Gujarat High Court
Mukesh vs Gujarat on 9 November, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/101/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 101 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 12346 of 2000
 

With


 

LETTERS
PATENT APPEAL No. 868 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 3212 of 2000
 

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


 

MUKESH
SANMUKHLAL KAYASTHA & 3 - Appellant(s)
 

Versus
 

GUJARAT
VIDYAPITH ASHRAM ROAD, AHMEDABAD & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NILESH M SHAH for the Appellants. 
Mr.G.M.Joshifor the
Respondents. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

The
Appeals have been called out thrice. Even in the third call, learned
counsel Mr.Nilesh M.Shah appearing for the appellants is not present.
Mr.G.M.Joshi, learned counsel appearing for the respondents is
present. The Appeals are dismissed for default.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top