Gujarat High Court High Court

Deputy vs Mansukhbhai on 14 February, 2011

Gujarat High Court
Deputy vs Mansukhbhai on 14 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1588/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1588 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 184 of 2011
 

With


 

CIVIL
APPLICATION No. 1591 of 2011
 

In


 

CROSS
OBJECTION (STAMP NUMBER) No. 1 of 2011
 

With


 

CIVIL
APPLICATION No. 1593 of 2011
 

In
 


FIRST
APPEAL (STAMP NUMBER) No. 183 of 2011
 

With


 

CIVIL
APPLICATION No. 1594 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 185 of 2011
 

With


 

CIVIL
APPLICATION No. 1595 of 2011
 

In
 


FIRST
APPEAL (STAMP NUMBER) No. 188 of 2011
 

With


 

CIVIL
APPLICATION No. 1596 of 2011
 

In
 


FIRST
APPEAL (STAMP NUMBER) No. 191 of 2011
 

To


 

CIVIL
APPLICATION No. 1598 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 193 of 2011
 

With


 

CIVIL
APPLICATION No. 1711 of 2011
 

In
 


FIRST
APPEAL (STAMP NUMBER) No. 206 of 2011
 

With


 

CIVIL
APPLICATION No. 1712 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 196 of 2011
 

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


 

DEPUTY
EXECUTIVE ENGINEER & 1 - Petitioner(s)
 

Versus
 

MANSUKHBHAI
VASHRAMBHAI NAKUM & 1 - Respondent(s)
 

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


 

Appearance
: 
MR DIPAK R
DAVE for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

Office
objections to be removed on or before 28/02/2011 failing which the
applications shall be placed on board for appropriate order on
03/03/2011.

(M.R.

SHAH, J.)

siji

   

Top