Gujarat High Court High Court

Bhupatbhai vs Dayalji on 11 August, 2010

Gujarat High Court
Bhupatbhai vs Dayalji on 11 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7997/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7997 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1005 of 2010
 

To


 

LETTERS
PATENT APPEAL No. 1655 of 2010
 

 
 
=================================================


 

BHUPATBHAI
PREMJIBHAI KOLI & 35 - Petitioner(s)
 

Versus
 

DAYALJI
BECHARBHAI BHIMANI & 8 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP MAJMUDAR  and MR PP MAJMUDAR for the Petitioners. 
DS AFF.NOT
FILED (N) for Respondent(s) : 1 - 3,8 - 9. 
GOVERNMENT PLEADER for
Respondent(s) : 4 - 7. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/08/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

It
is stated that learned counsel Mr. S.K.Patel will appear on behalf of
respondent nos. 1 and 2 who will file reply affidavit with
Vakalatnama within a week. On oral prayer on his behalf, the case is
adjourned. Post the matter on 8th September, 2010.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top