Gujarat High Court High Court

Musamiya vs Natverlal on 7 December, 2010

Gujarat High Court
Musamiya vs Natverlal on 7 December, 2010
Author: Jayant Patel,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/771/1998	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 771 of 1998
 

In


 

SPECIAL
CIVIL APPLICATION No. 434 of 1983
 

With


 

LETTERS
PATENT APPEAL No. 776 of 1998
 

In
 


SPECIAL
CIVIL APPLICATION No. 1612 of 1983
 

With


 

LETTERS
PATENT APPEAL No. 777 of 1998
 

In
 


SPECIAL
CIVIL APPLICATION No. 1613 of 1983
 

With


 

LETTERS
PATENT APPEAL No. 775 of 1998
 

In
 


SPECIAL
CIVIL APPLICATION No. 1611 of 1983
 

With


 

LETTERS
PATENT APPEAL No. 778 of 1998
 

In
 


SPECIAL
CIVIL APPLICATION No. 1614 of 1983
 

With


 

LETTERS
PATENT APPEAL No. 781 of 1998
 

In
 


SPECIAL
CIVIL APPLICATION No. 13973 of 1994
 

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


 

MUSAMIYA
IMAMHAIDAR BUX RAZVI - Appellant
 

Versus
 

NATVERLAL
CHUNILAL PATEL & 1 - Respondents
 

=================================================
 
Appearance : 
for
Appellants : (MR MI PATEL) for Appellant:MR SN SHELAT for Appellant:
MR AK MAVALANKAR for Appellant: 
DS AFF.NOT FILED (N) for
Respondent : 1, 
GOVERNMENT PLEADER for Respondent :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/12/2010 

 

 
 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

As
per the common order passed by this Court today, in the proceedings
below Civil Application No. 14991, 14492, 14493, 14503, 14506 and
14521 of 2010, the applicant concerned is permitted to be impleaded
as party. Necessary impleadment shall be carried out on / or before
13/12/2010.

Letters
Patent Appeals are to be listed for hearing on 15/12/2010.

[
JAYANT PATEL, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top