Gujarat High Court High Court

Pandit vs Unknown on 22 February, 2010

Gujarat High Court
Pandit vs Unknown on 22 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1790/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 1790 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 561 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 22060 of 2007
 

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


 

PANDIT
JAGDEEP JANAKRAI - Applicant(s)
 

Versus
 

PRADYUMANBHAI
GANUBHAI VANJHA - Opponent(s)
 

=============================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
GOVERNMENT PLEADER for Opponent(s) : 1, 
None
for Opponent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9  
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
ORAL
ORDER

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

Let
the notice be issued on the petitioner-applicant returnable on 18th
March 2010 with clear stipulation that on the next date, if the
matter is reached, the Court will proceed with the matter on merits
even at the admission stage.

Post
the matter on 18th March 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(ANANT
S. DAVE, J. )

kailash

   

Top