Gujarat High Court
Mohmedbhai vs Competent on 15 February, 2011
Gujarat High Court Case Information System
Print
LPA/1376/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1376 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2945 of 1984
With
CIVIL
APPLICATION No. 13579 of 2008
In
LETTERS PATENT APPEAL No. 1376 of 2008
=========================================
MOHMEDBHAI
IBRAHIMBHAI BILLIMORA - Appellant(s)
Versus
COMPETENT
AUTHORITY & 1 - Respondent(s)
=========================================
Appearance :
MR
RS SANJANWALA for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR ANSHIN H DESAI for Respondent(s) : 1,
MR
DHAVAL G NANAVATI for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the request of the counsel for the appellant, post the matter on 15th
March, 2011. No interim relief granted for the present. CA stands
disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top