Gujarat High Court High Court

Rajendra vs Gsfc on 19 July, 2011

Gujarat High Court
Rajendra vs Gsfc on 19 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/2666/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2666 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 16906 of 2004
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 15990 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2666 of 2010
 

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

 

RAJENDRA
S KABUTARWALA - Appellant(s)
 

Versus
 

GSFC
& 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY N RAVAL for
Appellant(s) : 1, 
MR RD DAVE for Defendant(s) : 1, 
None for
Defendant(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 19/07/2011  
ORAL ORDER

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

Post
the appeal on 17th August, 2011.

Prayer
for interim relief is rejected.

Civil
Application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top