Gujarat High Court
Samimbanu vs Kalpanaben on 8 July, 2011
Gujarat High Court Case Information System
Print
LPA/2292/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2292 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10105 of 2010
With
LETTERS
PATENT APPEAL No. 2306 of 2010
In
SPECIAL CIVIL APPLICATION No. 10573 of 2010
=========================================================
SAMIMBANU
MEHMUDKHAN PATHAN - Appellant(s)
Versus
KALPANABEN
SURESHBHAI ROCHANI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG J JOSHI for
Appellant(s) : 1,
MR ARPIT A KAPADIA for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
the matters be listed on 14th July 2011 within five cases.
(S.J.
MUKHOPADHAYA, CJ.)
(AKIL
KURESHI, J.)
zgs/-
Top