Gujarat High Court
Bhayabhai vs Dashrathsinh on 7 April, 2010
Gujarat High Court Case Information System
Print
LPA/338/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 338 of 2010
In
SPECIAL
CIVIL APPLICATION No. 341 of 2010
=========================================
BHAYABHAI
DEVJIBHAI GOHEL CHAIRMAN - Appellant(s)
Versus
DASHRATHSINH
RAMJUBHAI GOHIL & 3 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for
Appellant(s) : 1,MS BELA A PRAJAPATI for Appellant(s) :
1,
UNSERVED-REFUSED (N) for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 2,
None for Respondent(s) : 3 -
4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.V.C.Waghela
accepts notice on behalf of the 1st respondent. Counsel
for the appellant may supply the memo of appeal on him by tomorrow.
The appeal may be disposed of on the next date. Post the matter on
16th April 2010. In the meantime, the respondents may file
their reply.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top