Gujarat High Court High Court

Bhartiya vs Yogeshbhai on 19 April, 2011

Gujarat High Court
Bhartiya vs Yogeshbhai on 19 April, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1367/2008	 1/ 1	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 - Appellants
 

Versus
 

YOGESHBHAI
AMBALAL PATEL & 1 - Respondents
 

====================================== 
Appearance
: 
MS
MAMTA R VYAS for Appellants. 
PARTY-IN-PERSON for Respondent No. 1.
 
GOVERNMENT PLEADER for Respondent No.
2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 19/04/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

S.O.

to 25.04.2011 at the request of Mr. Yogesh Patel with the
understanding that since the matter is part-heard, no further
adjournment may be granted.

Sd/-

[D. H. WAGHELA, J.]

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top