Gujarat High Court High Court

Bachu vs Parasing on 17 June, 2008

Gujarat High Court
Bachu vs Parasing on 17 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1946/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1946 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 12915 of 1994
 

WITH
 

CIVIL
APPLICATION No. 13004 of 2007
 

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

BACHU
CHENIYA PUNIYA & 1 - Appellant(s)
 

Versus
 

PARASING
W/O BIJIYA PUNIYA & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MR CHIRAG B PATEL for
Appellant(s) : 1, 1.2.1,
1.2.2, 1.2.3,
1.2.4,1.2.5 - 2, 2.2.1,
2.2.2, 2.2.3,2.2.4
 
None for Respondent(s) : 1, 
MR
YM THAKKAR for Respondent(s) : 1.2.1,
1.2.2, 1.2.3,
1.2.4,1.2.5  
GOVERNMENT
PLEADER for Respondent(s) : 2 -
3. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 17/06/2008 

 

 
ORAL
ORDER

Learned
counsel for the appellants prays time.

List
it on 24.06.2008.

Till
then, interim relief granted earlier to continue.

(
Y. R. MEENA, C.J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top