Gujarat High Court
Dipakbhai vs Bilkish on 28 March, 2011
Gujarat High Court Case Information System
Print
LPA/348/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 348 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4700 of 1992
=================================================
DIPAKBHAI
CHANDRASEN LAKHWANI - Appellant(s)
Versus
BILKISH
HAJI ISMAIL KANSARA & 3 - Respondent(s)
=================================================
Appearance :
MR
SUNIL S JOSHI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None
for Respondent(s) : 1,
MR NV GANDHI for Respondent(s) : 1.2.1
MS
MANISHA LAVKUMAR, AGP for Respondent(s) : 2 - 3.
DS AFF.NOT FILED
(N) for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Post
the matter on 25th April, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top