Gujarat High Court High Court

Sant vs General on 12 January, 2011

Gujarat High Court
Sant vs General on 12 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15402/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 15402 of 2010
 

In


 

CIVIL
APPLICATION - FOR STAY No. 2727 of 2010
 

In
FIRST APPEAL No. 588 of 2010
 

With


 

CIVIL
APPLICATION No. 15403 of 2010
 

In
CIVIL APPLICATION - FOR STAY No. 2782 of 2010
 

To


 

CIVIL
APPLICATION No. 15405 of 2010 

 

In
CIVIL APPLICATION - FOR STAY No. 2784 of 2010
 

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

 

SANT
SHRI ROHITDAS ASHRAM, THROUGH TRUSTEE CHAVDA RAMESHBHAI -
Petitioner(s)
 

Versus
 

GENERAL
MANAGER & 1 - Respondent(s)
 

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

 

Appearance
: 
MR
AJ PATEL for
Petitioner(s) : 1, 
MS KJ BRAHMBHATT for Respondent(s) : 1, 
MR
AJ DESAI AGP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 12/01/2011  
 
COMMON ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr Patel for the applicants does not press these
applications reserving the right of the applicants to move
appropriate applications for redressal. The applications stand
disposed of accordingly.

(A.L.

DAVE, J.) (V.M. SAHAI, J.)

zgs/-

   

Top