Gujarat High Court
Sharadbhai vs Balmukund on 24 March, 2011
Gujarat High Court Case Information System
Print
LPA/39/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 39 of 2008
In
SPECIAL
CIVIL APPLICATION No. 13633 of 2007
With
LETTERS
PATENT APPEAL No. 40 of 2008
In
SPECIAL CIVIL APPLICATION No. 18549 of 2007
To
LETTERS
PATENT APPEAL No. 42 of 2008
In
SPECIAL CIVIL APPLICATION No. 18549 of
2007
======================================
SHARADBHAI
PREMJIBHAI RAMI - Appellant(s)
Versus
BALMUKUND
ATMARAM PATEL PLOT NO.4 & 18 - Respondent(s)
======================================
Appearance
:
MR HARDIK B KALMEKH for
Appellant(s) : 1,
MR GM JOSHI for Respondent(s) : 1 - 2, 4,
4.2.1,4.2.2 - 5.
UNSERVED-EXPIRED (N) for Respondent(s) :
3,
NOTICE SERVED for Respondent(s) : 6,8 - 12, 14,16 - 19.
NOTICE
UNSERVED for Respondent(s) : 7, 13,
15,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/02/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Interim
relief to be extended by a period of two months.
Post
this matter on 09.03.2009.
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KUERSHI,J.)
(raghu)
Top