Gujarat High Court
Bina vs State on 1 February, 2011
Gujarat High Court Case Information System
Print
LPA/204/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 204 of 2011
In
SPECIAL
CIVIL APPLICATION No. 14678 of 2010
With
LETTERS
PATENT APPEAL No. 205 of 2011
In
SPECIAL CIVIL APPLICATION No. 14939 of 2010
With
LETTERS
PATENT APPEAL No. 206 of 2011
In
SPECIAL CIVIL APPLICATION No. 16305 of 2010
=========================================
BINA
K TAKTAWALA & 2 - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
SHITAL R PATEL, MR. P.J. VYAS AND MR. DILIP KANOJIYA for Appellant(s)
: 1 - 3.
None for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the parties are allowed time till 9th March, 2011 to
remove the office objection, failing which the concerned case shall
stand dismissed without further reference to the Court. In case of
non-compliance, matter shall be reported on 14.3.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top