Gujarat High Court High Court

G vs Niranjan on 6 April, 2011

Gujarat High Court
G vs Niranjan on 6 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/997/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 997 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 9081 of 1999
 

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

G
S R T CORPN - Appellant(s)
 

Versus
 

NIRANJAN
BALVANTRAI JOSHI - Respondent(s)
 

========================================= 
Appearance
: 
MR HS
MUNSHAW for
Appellant(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 14/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Mr
H.S. Munshaw,
learned counsel for the appellant is allowed two weeks’
time to file affidavit bringing subsequent events on record along
with the relevant documents. Put up on 04.04.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top