Gujarat High Court
Pandit vs 2.3 on 6 April, 2010
Gujarat High Court Case Information System
Print
MCA/1790/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 1790 of 2009
In
LETTERS
PATENT APPEAL No. 561 of 2008
In
SPECIAL CIVIL APPLICATION No. 22060 of 2007
=========================================
PANDIT
JAGDEEP JANAKRAI - Applicant(s)
Versus
PRADYUMANBHAI
GANUBHAI VANJHA - Opponent(s)
=========================================
Appearance :
NOTICE
UNSERVED for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,
GOVERNMENT
PLEADER for Opponent(s) : 1,
None for Opponent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8,1.2.9
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Petitioner
is not present when the matter is called out. Counsel for the
respondent is present.
Let
the matter be listed before the Bench which passed the order (Hon’ble
M/s. Justices Bhagwati Prasad and D.H.Waghela).
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top