Gujarat High Court Case Information System
Print
LPA/30/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS PATENT APPEAL No. 30 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8625 of 1991
With
CIVIL
APPLICATION No. 453 of 2008
In
LETTERS PATENT APPEAL No. 30 of 2008
=========================================
CHARULATABEN
NATWARLAL SHAH – Appellant(s)
Versus
GOMTIPUR
KELAVANI MANDAL TRUSTTHRO’ THE SECRETARY & 19 – Respondent(s)
=========================================
Appearance
:
MS
ROOPAL R PATEL for Appellant(s) : 1,MR MAHESH N BHAVSAR for
Appellant(s) : 1,
NANAVATY ADVOCATES for Respondent(s) : 1 –
2.
DELETED for Respondent(s) : 3 – 19.
– for Respondent(s) :
0.0.0
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 21/02/2011
ORAL
(COMMON) ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Ms.
Roopal R Patel, learned counsel for the appellant states that she
has no instructions in the matter as the client has taken away the
papers from her. Therefore, her name should not be shown on the
board. Prayer is accepted. Office is directed not to show name of
Ms. Roopal Patel, counsel for the appellant. On the request made on
behalf of Nanavati Advocates, put up on 01st March, 2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top