Gujarat High Court
Niteshkumar vs Roma on 24 August, 2011
Gujarat High Court Case Information System
Print
LPA/481/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 481 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9366 of 2001
=========================================================
NITESHKUMAR
B SHUKLA THROUGH POA K C RAVAL & 3 - Appellant(s)
Versus
ROMA
V CHANDWANI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1 - 4.MR SURESH M SHAH for Appellant(s) : 1 -
4.
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
MR KETAN D
SHAH for Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
4 - 6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/05/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of Mr. Ketan D. Shah, learned counsel appearing
on behalf of 1st respondent, the case is adjourned.
Post
the matter on 1st July, 2011.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.PARDIWALA,
J.]
pirzada/-
Top