Gujarat High Court Case Information System
Print
LPA/1225/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1225 of 2005
In
SPECIAL
CIVIL APPLICATION No. 2620 of 2004
======================================
VAGHELA
CHHOTALAL POPATLAL
Versus
STATEOFGUJARAT
AND OTHERS
Present:
Shri
Ashin H Deasi for the appellant.
Shri H.P. Hasurkar, Assistant
Government Pleader for Respondent No.1.
Shri
Yogesh Lakhani,for respondent No.2
Shri Tushar Mehta, for
respondents No. 4 and 5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE G.S.SINGHVI
and
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 10/10/2005
Shri
Anshin Desai states that he has been informed by Shri R.M. Chhaya
that he would be appearing for respondent No.6.
As
per office report, notice issued to respondent No.3 has not been
served. Hence, fresh notice be issued to respondent No.3 for 28th
October 2005. It shall be the appellant’s duty to serve respondent
No.3 before the next date, failing which the appeal shall stand
dismissed.
The
served respondents may file their written statement on or before 24th
October 2005.
[G.S.SINGHVI]
JUDGE
[P.B.MAJMUDAR]
JUDGE
mathew
Top