Gujarat High Court
Kalaji vs Babubhai on 15 February, 2011
Gujarat High Court Case Information System
Print
LPA/588/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 588 of 2010
In
SPECIAL CIVIL APPLICATION No. 12844 of 2009
With
CIVIL
APPLICATION No. 3267 of 2010
In
LETTERS PATENT APPEAL No. 588 of
2010
=================================================
KALAJI
BUDHAJI THAKOR - Appellant(s)
Versus
BABUBHAI
DAHYABHAI PANCHAL & 3 - Respondent(s)
=================================================
Appearance
:
MR
RA PATEL for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
DS
AFF.NOT FILED (N) for Respondent(s) : 1,
MRS. KRINA CALLA AGP for
Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Nobody
appears for the appellant and on behalf of the 1st respondent. Post
the matter on 24.03.2011. Prayer for interim relief is rejected.
Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top