Gujarat High Court High Court

Narmada vs Harshadbhai on 14 October, 2010

Gujarat High Court
Narmada vs Harshadbhai on 14 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1193/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1193 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5580 of 2010
 

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


 

NARMADA
PIPES PVT LTD - Appellant(s)
 

Versus
 

HARSHADBHAI
HIMATBHAI RUPANI & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PJ KANABAR for Appellant(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR MEHUL H RATHOD for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/10/2010  
ORAL ORDER

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

The
power of attorney holder of the 1st respondent submits
that he will engage a lawyer. He is so permitted.

Post
the matter on 19th November, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top