Gujarat High Court High Court

Rev vs Bombay on 15 July, 2008

Gujarat High Court
Rev vs Bombay on 15 July, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/913/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 913 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 14077 of 2003
 

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

 

REV.
JAGDISH KHARADI PRESBYTER-IN-CHARGE & 1 - Appellant(s)
 

Versus
 

BOMBAY
DIOCESAN TRUST ASSO. PVT.LTD. & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UDAY M JOSHI for
Appellant(s) : 1,1.2.1 ?  2.                                      MR
KIRIT J MACWAN for Appellant(s) : 1, 
MR SHAKEEL A QURESHI for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3,6 - 7. 
MR PR
NANAVATI for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Learned
advocate Mr.Macwan states that the Appeal involves complex issues and
still needs time for preparation.

At
the request of Mr.Macwan, Stand over to 11th August, 2008.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top