Gujarat High Court
Gujarat vs Ramnik on 17 March, 2011
Gujarat High Court Case Information System
Print
CA/15888/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 15888 of 2010
In
LETTERS
PATENT APPEAL No. 2839 of 2010
In
SPECIAL CIVIL APPLICATION No. 12308 of 2008
===============================================
GUJARAT
MARITIME BOARD - Petitioner(s)
Versus
RAMNIK
BHAGWANJI BHATT - Respondent(s)
===============================================
Appearance :
MS
SEJAL K MANDAVIA for Petitioner(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 17/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Office
has reported that respondent No.1 has expired. Learned counsel for
the appellant shall take necessary steps within three weeks to
substitute legal heirs of the deceased respondent. List on 7.4.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top