Gujarat High Court
Rameshchandra vs Bhavnagar on 18 February, 2011
Gujarat High Court Case Information System
Print
LPA/3026/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 3026 of 2010
In
CIVIL
APPLICATION No. 591 of 2001
In
SPECIAL CIVIL APPLICATION No. 2910 of 2000
=========================================
RAMESHCHANDRA
BHATT - Appellant(s)
Versus
BHAVNAGAR
UNIVERSITY & 1 - Respondent(s)
=========================================
Appearance
:
MR MP SHAH
for Appellant(s) : 1,MS.
KRUTI M SHAH for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR MUKUND M DESAI for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 18/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Issue
Fresh NOTICE to respondent No.1. Mr Mukund M Desai, learned
counsel appears and waives service of notice for respondent No.1.
Affidavit-in-reply may be filed by him within three weeks. The
appellant shall take fresh steps to serve notice to respondent No.2
by affixure. Put up on 11.3.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top