Gujarat High Court High Court

Chandrakant vs Maheshbhai on 27 January, 2011

Gujarat High Court
Chandrakant vs Maheshbhai on 27 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1288/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1288 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2070 of 2010
 

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

CHANDRAKANT
LABHSHANKER MANDIR - Appellant(s)
 

Versus
 

MAHESHBHAI
B RATHOD & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RAJESH K KANANI for Appellant(s) : 1, 
MRHARSHITSTOLIA for
Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
4, 
MR CB UPADHYAYA for Respondent(s) : 5 -
6. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 27/01/2011  
ORAL ORDER

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

On
the ground of illness of Mr. Rajesh K. Kanani, the case is adjourned.

Post
the matter on 28th February, 2011.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top