Gujarat High Court High Court

Janaki vs Purnima on 27 January, 2011

Gujarat High Court
Janaki vs Purnima on 27 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1239/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1239 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13902 of 2006
 

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

JANAKI
GIRISH BHATIA - Appellant(s)
 

Versus
 

PURNIMA
PARSOTAM MAVLANKAR & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MS
NALINI S LODHA for Appellant(s) : 1, 
MR SANJAY A MEHTA for
Respondent(s) : 1, 3, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
MS NIMISHA B KAYASTH for Respondent(s) : 4 - 5. 
GOVERNMENT
PLEADER for Respondent(s) :
6, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 27/01/2011  
ORAL ORDER

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

Heard
in part. Post the matter for further hearing on Monday (i.e. 31st
January, 2011) on the top of the list.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top