Gujarat High Court
Jaybala vs Union on 13 July, 2010
Gujarat High Court Case Information System
Print
CA/7193/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7193 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1475 of 2010
In
SPECIAL CIVIL APPLICATION No. 2810 of 2009
=============================================
JAYBALA
MANHARLAL SHAH - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=============================================
Appearance
:
MR
BJ TRIVEDI for Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) :
1,MS JIGNASA B TRIVEDI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Issue
notice to respondents both in the matter of CA and LPA.
Post
the matter on 6th August, 2010.
Direct
service permitted.
(S.J.
Mukhopadhaya, C.J.)
(K.M.
Thaker, J.)
*/Mohandas
Top