Gujarat High Court High Court

Mohmedbhai vs Competent on 15 February, 2011

Gujarat High Court
Mohmedbhai vs Competent on 15 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1376/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1376 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2945 of 1984
 

With


 

CIVIL
APPLICATION No. 13579 of 2008
 

In
LETTERS PATENT APPEAL No. 1376 of 2008
 

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


 

MOHMEDBHAI
IBRAHIMBHAI BILLIMORA - Appellant(s)
 

Versus
 

COMPETENT
AUTHORITY & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RS SANJANWALA for Appellant(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR ANSHIN H DESAI for Respondent(s) : 1, 
MR
DHAVAL G NANAVATI for Respondent(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/02/2011 

 

 
 
ORAL
ORDER

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

On
the request of the counsel for the appellant, post the matter on 15th
March, 2011. No interim relief granted for the present. CA stands
disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top