Gujarat High Court Case Information System
Print
LPA/1367/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1367 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6346 of 2006
=========================================================
BHARTIYA
SEVA SAMAJ TRUST THRO ITS PRESIDENT/SECRETARY & 1 - Appellant(s)
Versus
YOGESHBHAI
AMBALAL PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Appellant(s) : 1 - 2.
PARTY-IN-PERSON for Respondent(s) : 1,
MR
KP RAVAL, ASST. GOVERNMENT PLEADER for Respondent(s) : 2,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Party-in-person
Yogesh Ambalal Patel is present. He states that the matter is part
heard, but he is not proceeding further on account of
non-availability of advocate for the appellant. He therefore, claims
priority in the matter today. His second fold of argument is that
Bench may be changed.
Neither
of his request can be accepted as the matter is part heard. It is to
be heard by the same Bench and change of Bench is a domain of the
Hon’ble the Chief Justice.
Let
the matter be listed before Regular Bench on 28.11.2011.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar*
Top