Gujarat High Court High Court

Heemaram vs Kavita on 20 October, 2008

Gujarat High Court
Heemaram vs Kavita on 20 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1210/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1210 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 24416 of 2005
 

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


 

HEEMARAM
AADHAJI - Appellant(s)
 

Versus
 

KAVITA
ENTERPRISE C/O. SAURASHTRA CEMENT LTD. & 5 - Respondent(s)
 

=============================================
 
Appearance
: 
MR PANKAJ R DESAI for
Appellant(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 4. 
GOVERNMENT PLEADER for Respondent(s) :
5, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Fresh
notice to the respondents at the newly supplied address returnable on
12th November, 2008.

(K.S. RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

kailash

   

Top