Gujarat High Court High Court

Bhartiya vs Yogeshbhai on 9 February, 2011

Gujarat High Court
Bhartiya vs Yogeshbhai on 9 February, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&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 - 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
NJ SHAH, AGP for Respondent(s) : 2, 
RULE SERVED for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The party-in-person states
that he shall submit written arguments on or before 08/03/2011. LPA
shall be listed for hearing on 09/03/2011 at the bottom of the first
admission board.

[
JAYANT PATEL, J. ]

[ J.C. UPADHYAYA, J.]

* Pansala.

   

Top