Gujarat High Court High Court

Riviera vs State on 10 January, 2011

Gujarat High Court
Riviera vs State on 10 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/115/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 115 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11864 of 2008
 

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


 

RIVIERA
CO-OPERATIVE HOUSING SERVICE SOCIETY LIMITED - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 21 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
WADIA GHANDY &CO for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR MRUGEN K PUROHIT for Respondent(s) : 2 -
3. 
MR PR NANAVATI for Respondent(s) : 4 - 7, 9,11 - 19. 
NOTICE
NOT RECD BACK for Respondent(s) : 8, 
MR PY DIVYESHVAR for
Respondent(s) : 10, 
- for Respondent(s) : 0.0.0, 0.0.0,0.0.0
 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/01/2011 

 

 
 
ORAL
ORDER

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

On account of leave-note filed by Mr. Devang T. Shah, the case is
adjourned. No further adjournment shall be granted on the ground of
leave note. Post the matter on 7.2.2011.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top