Gujarat High Court High Court

Krishna vs Board on 29 March, 2010

Gujarat High Court
Krishna vs Board on 29 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2145/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2145 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4643 of 2009
 

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


 

KRISHNA
VILLA THROUGH PARTNERS KANTIBHAI FULCHAND ACHARYA & 1 -
Appellant(s)
 

Versus
 

BOARD
OF TRUSTEES OF KANDLA PORT TRUST & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
BY MANKAD for Appellant(s) : 1 - 2. 
None for Respondent(s) : 1 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/03/2010  
ORAL ORDER

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

In
view of the sick note filed by the counsel for the appellants, post
the matter on 22nd April, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top