Gujarat High Court
Premchand vs Kishro on 30 April, 2010
Gujarat High Court Case Information System
Print
LPA/2352/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2352 of 2009
In
MISC.CIVIL
APPLICATION No. 768 of 2008
In
MISC.CIVIL APPLICATION - FOR ORDERS No. 768 of 2008
With
CIVIL
APPLICATION No. 12927 of 2009
In
LETTERS PATENT APPEAL No. 2352 of 2009
=========================================
PREMCHAND
VIRPAR CHANDARIA - Appellant(s)
Versus
KISHRO
ZAVERCHAND MALDE & 6 - Respondent(s)
=========================================
Appearance :
MR
PREMAL R JOSHI for
Appellant(s) : 1,
MR KH BAXI for Respondent(s) : 1 - 2.
NOTICE
SERVED for Respondent(s) : 3 - 7.
GOVERNMENT PLEADER for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
the matter be listed before a Bench in which one of us (Justice
Akil Kureshi) is not a Member.
(S.J.Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
(vjn)
Top