Gujarat High Court High Court

Ajay vs Narendra on 22 October, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/640/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 640 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7250 of
2009 
 
=================================================
 

AJAY
@ SACHIN PRAKASHCHANDRA DOSHI & 1 - Appellant(s)
 

Versus
 

NARENDRA
RATILAL DOSHI & 9 - Respondent(s)
 

================================================= 
Appearance
: 
MR
ASHISH H SHAH for Appellant(s) : 1 - 2. 
None for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.6,1.2.7 - 3. 
NOTICE UNSERVED for Respondent(s) : 1.2.4  
SERVED
BY RPAD - (N) for Respondent(s) : 1.2.5
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/10/2010 

 

ORAL
ORDER

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

It
appears that notices have been issued on respondents, except
respondent no.1/4. In the circumstances, issue notice on respondent
no.1/4 at the current address. Direct notice and notice by speed
post, both are permitted. The appeal may be disposed of at the stage
of admission. Post the matter on 24.11.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top