Gujarat High Court High Court

Mahendra vs Vishnuprasad on 11 October, 2010

Gujarat High Court
Mahendra vs Vishnuprasad on 11 October, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/45/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 45 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 16200 of 2004
 

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


 

MAHENDRA
KANTILAL THAKAR - Appellant(s)
 

Versus
 

VISHNUPRASAD
K THAKAR & 5 - Respondent(s)
 

======================================
 
Appearance : 
MR
MANAV A MEHTA for Appellant(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1,3 - 6. 
GOVERNMENT PLEADER for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 01/05/2007 

 

 
ORAL
ORDER

List
it on 13th June, 2007.

Till
then, interim relief granted earlier shall continue.

Learned
counsel for the appellant to submit list of dates in sequence.

(
Y. R. MEENA, C. J. )

(
A. S. DAVE, J. )

kailash

   

Top