Gujarat High Court High Court

Ramanbhai vs Satyavadi on 30 September, 2010

Gujarat High Court
Ramanbhai vs Satyavadi on 30 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11536/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11536 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1823 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5738 of 2005
 

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

RAMANBHAI
JETHABHAI PATEL - Petitioner(s)
 

Versus
 

SATYAVADI
WD/O JAGANNATH CHIMAN PATEL & 15 - Respondent(s)
 

=================================================
 
Appearance : 
SUNITA
S CHATURVEDI for Petitioner
 

Ms.
Krina Calla, AGP, for respondent No. 16 to
19. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/09/2010 

 

 
 
ORAL
ORDER

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

Notice
in Civil Application and proposed Letters Patent Appeal.

Ms.

Krina Calla, AGP, accepts notice on behalf of respondent Nos. 16 to

19.

Direct
notice is permitted to the rest of the respondents.

Post
the matter on 27th
October 2010.

[S.J.

MUKHOPADHAYA, C.J.]

[K.M.

THAKER, J.]

(swamy)

   

Top