Gujarat High Court High Court

Ghanshyambhai vs Heir on 1 April, 2011

Gujarat High Court
Ghanshyambhai vs Heir on 1 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/367/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 367 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 670 of 2011
 

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


 

GHANSHYAMBHAI
CHANDUBHAI PATEL - Appellant(s)
 

Versus
 

HEIR
OF PATEL BIHARIBHAI DAHYABHAI - Respondent(s)
 

=========================================
 
Appearance : 
MR
MEHUL S SHAH for Appellant(s) : 1 - 2.MR SURESH M SHAH for
Appellant(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
7,10 - 15. 
DS AFF.NOT FILED (N) for Respondent(s) : 8, 
None for
Respondent(s) : 9, 
MR NILESH P SHAH for Respondent(s) : 10 -
15. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/04/2011 

 

ORAL
ORDER

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

Nobody
appears for the appellant. Counsel for the respondents are present.
Post the matter on 5.5.2011. Until further order, the parties will
maintain status-quo with regard to the land in question.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top