Gujarat High Court
Musamiya vs Natverlal on 7 December, 2010
Gujarat High Court Case Information System
Print
LPA/771/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 771 of 1998
In
SPECIAL
CIVIL APPLICATION No. 434 of 1983
With
LETTERS
PATENT APPEAL No. 776 of 1998
In
SPECIAL
CIVIL APPLICATION No. 1612 of 1983
With
LETTERS
PATENT APPEAL No. 777 of 1998
In
SPECIAL
CIVIL APPLICATION No. 1613 of 1983
With
LETTERS
PATENT APPEAL No. 775 of 1998
In
SPECIAL
CIVIL APPLICATION No. 1611 of 1983
With
LETTERS
PATENT APPEAL No. 778 of 1998
In
SPECIAL
CIVIL APPLICATION No. 1614 of 1983
With
LETTERS
PATENT APPEAL No. 781 of 1998
In
SPECIAL
CIVIL APPLICATION No. 13973 of 1994
=================================================
MUSAMIYA
IMAMHAIDAR BUX RAZVI - Appellant
Versus
NATVERLAL
CHUNILAL PATEL & 1 - Respondents
=================================================
Appearance :
for
Appellants : (MR MI PATEL) for Appellant:MR SN SHELAT for Appellant:
MR AK MAVALANKAR for Appellant:
DS AFF.NOT FILED (N) for
Respondent : 1,
GOVERNMENT PLEADER for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/12/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
per the common order passed by this Court today, in the proceedings
below Civil Application No. 14991, 14492, 14493, 14503, 14506 and
14521 of 2010, the applicant concerned is permitted to be impleaded
as party. Necessary impleadment shall be carried out on / or before
13/12/2010.
Letters
Patent Appeals are to be listed for hearing on 15/12/2010.
[
JAYANT PATEL, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top