Gujarat High Court High Court

Appearance : vs Mr on 10 September, 2008

Gujarat High Court
Appearance : vs Mr on 10 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/26920/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 269 of 2002
 

In


 

SPECIAL
CIVIL APPLICATION No. 1375 of 1988
 

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


 

GUJARAT
MARITIME BOARD AND OTHERS
 

Versus
 

ASHOKKUMAR
IJJATRAI ANJARIYA AND ANOTHER
 

=========================================
 
Appearance : 
MS
SEJAL K MANDAVIA for Appellant(s) : 1 - 3. 
MR
NV ANJARIA for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
advocate Ms.Sejal K.Mandavia for the appellants submits that the
learned advocate was under the impression that the matter is wrongly
notified before this Court. She submits that having perused the
papers, she learnt that the matter is notified after obtaining the
orders from the Hon’ble the Chief Justice. She wants some time.

S.O.

to 17.09.2008.

(Ravi
R.Tripathi, J.)

(K.M.Thaker,
J.)

*Shitole

   

Top