Gujarat High Court
Bharatsing vs Rana on 20 January, 2011
Gujarat High Court Case Information System
Print
LPA/2518/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2518 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3321 of 1994
=================================================
BHARATSING
SAHEBSING & 1 - Appellant(s)
Versus
RANA
PUNJABHAI RANCHODBHAI & 1 - Respondent(s)
=================================================
Appearance :
MR
HJ DHOLAKIA for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6
MR HM PARIKH for Respondent(s) : 1,
MR RASESH H
PARIKH for Respondent(s) : 1,
None for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the appellants will serve a copy of the paper book on the
counsel appearing on behalf of the respondents by tomorrow. The
counsel for the respondents may file reply affidavit within a week.
Post the matter on 3rd February, 2011.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top