Gujarat High Court
Gujarat vs Unknown on 20 December, 2010
Gujarat High Court Case Information System
Print
MCAST/2870/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2870 of 2010
with
SPECIAL CIVIL APPLICATIONS NOS.15909 TO 15911 OF 2010
with
SPECIAL CIVIL APPLICATION NO. 15986 OF 2010
with
LETTERS PATENT APPEALS NOS.2715, 2742 TO 2744, 2751 OF 2010
with
LETTERS PATENT APPEAL NO.2753 OF 2010 with C.A.No.14604 of 2010
with
LETTERS PATENT APPEALS NOS. 2768 TO 2782 OF 2010
with
LETTERS PATENT APPEALS NOS. 2864 TO 2887 OF 2010
with
MISC. CIVIL APPLICATIONS NOS.3154 AND 3390 OF 2010
with
CIVIL APPLICATION NOS. 14587 OF 2010
with
CIVIL APPLICATION NO.14636 OF 2010 WITH LPAST NO.2285 OF 2010
with
CIVIL APPLICATIONS NOS.15718 AND 15721 OF 2010
=================================================
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD THROUGH SUPT. & 1 - Applicant(s)
Versus
PACHABHAI
BHOGABHAI DECEASED PANCHABHAI BARAIYA & 4 - Opponent(s)
=================================================
Appearance
:
MR
RITURAJ M MEENA for Applicant(s) : 1 - 2.
None for Opponent(s) : 1
- 5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Parties
are allowed time till 28.12.2010 to remove defects, failing which,
the concerned cases shall stand dismissed for default without further
reference to the Court. In case of non-compliance, matter should be
brought to the notice of this Court on 12.01.2011. Copy of this
order be placed in each case.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top