Gujarat High Court
Appearance : vs Mr on 10 September, 2008
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