Gujarat High Court High Court

Gujarat vs Ramnik on 17 March, 2011

Gujarat High Court
Gujarat vs Ramnik on 17 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15888/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 15888 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2839 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 12308 of 2008
 

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

GUJARAT
MARITIME BOARD - Petitioner(s)
 

Versus
 

RAMNIK
BHAGWANJI BHATT - Respondent(s)
 

===============================================
 
Appearance : 
MS
SEJAL K MANDAVIA for Petitioner(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 1, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
 
ORAL
ORDER

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

Office
has reported that respondent No.1 has expired. Learned counsel for
the appellant shall take necessary steps within three weeks to
substitute legal heirs of the deceased respondent. List on 7.4.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top