Gujarat High Court
Dineshbhai vs Superintending on 28 September, 2011
Gujarat High Court Case Information System
Print
CA/3888/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3888 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 391 of 2011
To
LETTERS
PATENT APPEAL No. 604 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8081 of 2010
=================================================
DINESHBHAI
NARSINHBHAI PATEL THROUGH MAHESHBHAI PAETL - Petitioner(s)
Versus
SUPERINTENDING
ENGINEER (TR) & 1 - Respondent(s)
=================================================
Appearance :
MS
SHAILI A KAPADIA for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6
NOTICE SERVED BY DS for Respondent(s) : 1,
MS LILU
K BHAYA for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Let
the matter be placed before another Bench to which one of us ( J.B.
Pardiwala, J.) is not a member.
(A.L.
DAVE, ACTG. C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top