Gujarat High Court High Court

Kirit vs Vodafone on 22 December, 2010

Gujarat High Court
Kirit vs Vodafone on 22 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3024/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3024 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8907 of 2010
 

With


 

CIVIL
APPLICATION No. 16294 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 3024 of 2010
 

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


 

KIRIT
RAMNAJI THAKORE - Appellant(s)
 

Versus
 

VODAFONE
ESSAR GUJARAT LTD THRO. ASHESH THAKORE COMPANY S - Respondent(s)
 

=================================================
 
Appearance : 
MRNIRAVRMISHRA
for Appellant(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/12/2010  
ORAL ORDER

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

Let
notice be issued on the respondent. Direct notice is permitted.

The
appeal may be disposed of at the stage of admission.

Post
the matter on 25th January, 2011.

Until
further orders, the operation of the order dated 8.12.2010 passed by
the learned Single Judge in Special Civil Application No. 8907 of
2010 shall remain stayed.

Civil
Application No. 16294 of 2010 stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top