Gujarat High Court
Nilesh vs Bhavik on 28 March, 2011
Gujarat High Court Case Information System
Print
CA/3724/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3724 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 125 of 2011
In
CIVIL APPLICATION No. 10773 of 2009
=========================================
NILESH
D MAKWANA & 26 - Petitioner(s)
Versus
BHAVIK
M PATEL & 9 - Respondent(s)
=========================================
Appearance
:
MR DC DAVE
for Petitioner(s) : 1 -
27.
None for Respondent(s) : 1 -
10.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 28/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr Dhaval C Dave, learned counsel for the applicants. Mr
Dave has stated that Letters Patent Appeal No.2986 of 2010 along with
cognate matters are before the Division Bench comprising of Hon’ble
The Chief Justice. He, therefore, prays that this matter may also be
connected with Letters Patent Appeal No.2986 of 2010. In view of the
statement made by the learned counsel for the applicants, connect
this matter along with the other group of matters of Letters Patent
Appeal No.2986 of 2010 after obtaining permission from the Hon’ble
The Chief Justice.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top