Gujarat High Court High Court

Gujarat vs Megha on 21 June, 2011

Gujarat High Court
Gujarat vs Megha on 21 June, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/901/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 901 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6689 of 2011
 

With


 

CIVIL
APPLICATION No. 6511 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 901 of 2011
 

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


 

GUJARAT
UNIVERSITY - Appellant(s)
 

Versus
 

MEGHA
BHUPENDRAKUMAR GOSWAMI & 1 - Respondent(s)
 

===============================================
Appearance : 
MR
SN SHELAT, SR. ADVOCATE with MRS
VD NANAVATI for Appellant(s) : 1, 
MR BHARGAV HASURKAR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
===============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 21/06/2011  
ORAL ORDER

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

Let
notice be issued on the respondents. Mr Bhargav Hasurkar, learned
counsel accepts and wavies notice on behalf of the 1st
respondent. He may file reply affidavit within ten days.

Direct
notice on the 2nd
respondent.

The
appeal may be disposed of at the stage of admission.

Post
the matter on 29th
June, 2011 within five cases.

No
interim relief for the present. The Civil Application stands
disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/PPS

   

Top