Gujarat High Court
Somabhai vs Roshanbhai on 1 April, 2011
Gujarat High Court Case Information System
Print
LPAST/346/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP) No. 346 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11450 of 2010
With
WRIT
PETITION (PIL) No. 32 of 2011
With
MISC.CIVIL
APPLICATION No. 964 of 2011
In
LETTERS PATENT APPEAL No. 1242 of 2010
=========================================
SOMABHAI
BHAIJIBHAI & 1 - Appellant(s)
Versus
ROSHANBHAI
@ BHAILU RATILAL PATEL ADMINISTRATOR OF MAHESHBHA - Defendant(s)
=========================================
Appearance :
MR
MK VAKHARIA for
Appellant(s) : 1 - 2.
None for Defendant(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let defects be
removed by 18.4.2011, failing which the concerned case shall stand
dismissed without further reference to the Bench. In case of
non-compliance , such case be brought to the notice of the Court on
28.4.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top