Gujarat High Court High Court

Manoramaben vs Madhya on 19 November, 2010

Gujarat High Court
Manoramaben vs Madhya on 19 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1759/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1759 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12461 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 1932 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8264 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 1933 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8265 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 307 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 528 of 2009
 

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


 

MANORAMABEN
KANSARA WD/O BALKRISHNA KANSARA - Appellant(s)
 

Versus
 

MADHYA
GUJARAT VIJ COMPANY LIMITED & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MITUL K SHELAT for Appellant(s) : 1, 
MS LILU K BHAYA for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 19/11/2010  
ORAL ORDER

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

Post
the matter on 23rd November, 2010 within ten cases.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top