Gujarat High Court High Court

Pankajkumar vs Unknown on 18 February, 2010

Gujarat High Court
Pankajkumar vs Unknown on 18 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/822/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 822 of 2006
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 307 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 2969 of 2004
 

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

PANKAJKUMAR
HARIBHAI PATEL - Applicant(s)
 

Versus
 

PRESIDENT
- KANTHA VIBHAG & 2 - Opponent(s)
 

============================================= 
Appearance
: 
MR BK OZA for Applicant(s) :
1, 
None for Opponent(s) : 1 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/02/2010  
ORAL ORDER

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

Having
heard the counsel for the petitioner, taking into consideration the
order dated 29.8.2005 passed in Letters Patent Appeal (Stamp) No.307
of 2005 and Civil Application No.6609 of 2005 and grounds shown in
the petition, we revive the appeal i.e. Letters Patent Appeal (Stamp)
No.307 of 2005 with Civil Application No.6609 of 2005. Letters Patent
Appeal be registered and be placed along with Civil Application
No.6609 of 2005 before the appropriate Bench in the second week of
March 2010.

The
Misc. Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, CJ.)

(ANANT
S. DAVE, J.)

zgs/-

   

Top