Gujarat High Court
Sardar vs Nirmal on 24 August, 2011
Gujarat High Court Case Information System
Print
LPAST/597/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 597 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4063 of 2011
With
CIVIL
APPLICATION (STAMP NUMBER) No. 4138 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 597 of 2011
=========================================================
SARDAR
SUJJANSINGH HARISINGH KHALSHA & 1 - Appellant(s)
Versus
NIRMAL
LAKHUN & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Appellant(s) : 1 - 2.MR PP MAJMUDAR for Appellant(s) : 1 - 2.
None
for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/05/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Time
is allowed till 20th May, 2011 to remove defect, failing
which, the case shall stand dismissed without reference to the Bench.
In
case of non-compliance, the matter be reported to the Court on 24th
June, 2011.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.PARDIWALA,
J.]
pirzada/-
Top