Gujarat High Court High Court

Premchand vs Kishro on 30 April, 2010

Gujarat High Court
Premchand vs Kishro on 30 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2352/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2352 of 2009
 

In


 

MISC.CIVIL
APPLICATION No. 768 of 2008
 

In
MISC.CIVIL APPLICATION - FOR ORDERS No. 768 of 2008
 

With


 

CIVIL
APPLICATION No. 12927 of 2009
 

In
LETTERS PATENT APPEAL No. 2352 of 2009
 

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


 

PREMCHAND
VIRPAR CHANDARIA - Appellant(s)
 

Versus
 

KISHRO
ZAVERCHAND MALDE & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PREMAL R JOSHI for
Appellant(s) : 1, 
MR KH BAXI for Respondent(s) : 1 - 2. 
NOTICE
SERVED for Respondent(s) : 3 - 7. 
GOVERNMENT PLEADER for
Respondent(s) : 4, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
the matter be listed before a Bench in which one of us (Justice
Akil Kureshi) is not a Member.

(S.J.Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top