Gujarat High Court
G vs Niranjan on 6 April, 2011
Gujarat High Court Case Information System
Print
LPA/997/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 997 of 2006
In
SPECIAL
CIVIL APPLICATION No. 9081 of 1999
=========================================
G
S R T CORPN - Appellant(s)
Versus
NIRANJAN
BALVANTRAI JOSHI - Respondent(s)
=========================================
Appearance
:
MR HS
MUNSHAW for
Appellant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 14/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Mr
H.S. Munshaw, learned counsel for the appellant is allowed two weeks’
time to file affidavit bringing subsequent events on record along
with the relevant documents. Put up on 04.04.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top