Gujarat High Court
Mukesh vs Gujarat on 9 November, 2011
Gujarat High Court Case Information System
Print
LPA/101/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 101 of 2005
In
SPECIAL
CIVIL APPLICATION No. 12346 of 2000
With
LETTERS
PATENT APPEAL No. 868 of 2006
In
SPECIAL CIVIL APPLICATION No. 3212 of 2000
=========================================
MUKESH
SANMUKHLAL KAYASTHA & 3 - Appellant(s)
Versus
GUJARAT
VIDYAPITH ASHRAM ROAD, AHMEDABAD & 1 - Respondent(s)
=========================================
Appearance :
MR
NILESH M SHAH for the Appellants.
Mr.G.M.Joshifor the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
The
Appeals have been called out thrice. Even in the third call, learned
counsel Mr.Nilesh M.Shah appearing for the appellants is not present.
Mr.G.M.Joshi, learned counsel appearing for the respondents is
present. The Appeals are dismissed for default.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top