Gujarat High Court
Pandit vs Unknown on 22 February, 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 :
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 ANANT S. DAVE
Date
: 22/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
the notice be issued on the petitioner-applicant returnable on 18th
March 2010 with clear stipulation that on the next date, if the
matter is reached, the Court will proceed with the matter on merits
even at the admission stage.
Post
the matter on 18th March 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(ANANT
S. DAVE, J. )
kailash
Top