Gujarat High Court High Court

Chandrakant vs Maheshbhai on 29 August, 2011

Gujarat High Court
Chandrakant vs Maheshbhai on 29 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1288/2010	 1/ 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 J.B.PARDIWALA
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

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

On
joint request of the learned counsel for the parties, post the matter
on 6th September, 2011 within ten cases.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top