Gujarat High Court
Jesangbhai vs Banaskantha on 15 July, 2011
Gujarat High Court Case Information System
Print
LPA/950/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 950 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3730 of 2011
With
CIVIL
APPLICATION No. 7626 of 2011
=========================================================
JESANGBHAI
SHIVABHAI CHAUDHARI - Appellant(s)
Versus
BANASKANTHA
DISTRICT COOPERATIVE UNION LTD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
VC VAGHELA for
Appellant(s) : 1,
MR DIPEN A DESAI for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents.
Mr.
D.A. Desai, learned counsel accepts and waives notice on behalf of
the 1st respondent and Mr. Pranav Dave, learned AGP
accepts and waives notice on behalf of respondent nos. 2,3 and 4,
therefore, no further notice need be issued on them.
Counsel
for the appellant will serve two copies of the paper book on each of
the counsel by 18th July, 2011.
Post
the matter on 10th August, 2011.
Prayer
for interim relief is not pressed.
Civil
Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.
PARDIWALA, J.]
pirzada/-
Top