Gujarat High Court High Court

Vatslaben vs Mamlatdar on 21 December, 2010

Gujarat High Court
Vatslaben vs Mamlatdar on 21 December, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1792/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1792 of 2005
 

In


 

CIVIL
APPLICATION - FOR DIRECTION No. 3940 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 15377 of 2004
 

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

VATSLABEN
ASHOKBHAI PATEL - Appellant(s)
 

Versus
 

MAMLATDAR
& 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
DC DAVE for Appellant(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
PARTY-IN-PERSON
for Respondent(s) : 2, 
RULE
SERVED for Respondent(s) : 3, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/03/2008 

 

ORAL
ORDER

Mr.Dave,
learned counsel prays time to produce on record the order of the
Honourable Supreme Court.

List
it on 08.04.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

binoy/M

   

Top