Gujarat High Court High Court

Jamnagar vs Shri on 29 July, 2011

Gujarat High Court
Jamnagar vs Shri on 29 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/915/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 915 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1305 of 2011
 

With


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1705 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 55 of 2007
 

With


 

LETTERS
PATENT APPEAL No. 1092 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 6988 of 2011
 

With


 

LETTERS
PATENT APPEAL No. 1093 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 602 of 2011
 

With


 

CIVIL
APPLICATION No. 8160 of 2011
 

In
LETTERS PATENT APPEAL No. 1093 of 2011
 

With


 

LETTERS
PATENT APPEAL No. 1094 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 600 of 2011
 

With


 

CIVIL
APPLICATION No. 8167 of 2011
 

In
LETTERS PATENT APPEAL No. 1094 of 2011
 

With


 

LETTERS
PATENT APPEAL No. 1095 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2936 of 2011
 

With


 

LETTERS
PATENT APPEAL No. 1096 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2927 of 2011
 

To


 

LETTERS
PATENT APPEAL No. 1102 of 2011 

 

In
SPECIAL CIVIL APPLICATION No. 2933 of 2011
 

With


 

CIVIL
APPLICATION No. 8184 of 2011
 

In
LETTERS PATENT APPEAL No. 1095 of 2011
 

With


 

MISC.CIVIL
APPLICATION No. 1930 of 2011
 

In
LETTERS PATENT APPEAL No. 176 of
2010 
 
=================================================
 

JAMNAGAR
MUNICIPAL CORPORATION & 1 - Appellant(s)
 

Versus
 

SHRI
5 NAVTANPURI DHAM KHIJADA MANDIR TRUST & 1 - Defendant(s)
 

================================================= 
Appearance
: 
MRJAYANTPBHATT for Appellant(s)
: 1 - 2. 
None for Defendant(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 29/07/2011 

 

ORAL
ORDER

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

Parties
are allowed time till 9th August 2011 to remove the defects failing
which the concerned cases shall stand dismissed without reference to
the Bench.

In
case of non-compliance of the Court’s order, the matter will be
brought to the notice of the Court on 11th August 2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top