Gujarat High Court
Somabhai vs Roshanbhai on 28 April, 2011
Gujarat High Court Case Information System
Print
LPAST/346/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (ST No.346/2011) NO.705 OF 2011
In
SPECIAL CIVIL APPLICATION No. 11450 of 2010
With
CIVIL
APPLICATION (ST No.4008/2011) NO.5265 OF 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 346 of
2011
=================================================
SOMABHAI
BHAIJIBHAI & 1 - Appellant(s)
Versus
ROSHANBHAI
@ BHAILU RATILAL PATEL ADMINISTRATOR OF MAHESHBHA - Defendant(s)
=================================================
Appearance
:
MR
MK VAKHARIA for Appellant(s) : 1 - 2.
None for Defendant(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
order dated 1st April 2011 having not been complied with and thereby
the defects were not removed, Letters Patent Appeal and Civil
Application stand dismissed for non-compliance with the Court’s
order.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top