Gujarat High Court
Giri vs Divisional on 25 April, 2011
Gujarat High Court Case Information System
Print
LPA/607/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 607 of 2011
In
MISC.CIVIL
APPLICATION No. 2482 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6992 of 2008
=========================================
GIRI
CHANDRAKANTGIRI DEVGIRI - Appellant(s)
Versus
DIVISIONAL
CONTROLLER - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Appellant(s) : 1,
MR
RAJESH CHAUHAN WITH MR HS MUNSHAW for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 25/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
appellant appears as party-in-person. He has handed over a copy of
the appeal memo to learned counsel, Mr. Rajesh Chauhan, appearing
with Mr. H.S.Munshaw for the respondent.
Learned
counsel Mr. Chauhan and the appellant, appearing as party-in-person,
have agreed for final hearing and disposal of the appeal on the next
date of hearing. Therefore, the appeal is ordered to be listed on
04.05.2011, as suggested by both parties.
[D.H.WAGHELA,
J.]
[K.
A. PUJ, J.]
JYOTI
Top