Gujarat High Court High Court

Sheth vs Ajitkumar on 21 July, 2008

Gujarat High Court
Sheth vs Ajitkumar on 21 July, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/621/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 621 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 4620 of 2004
 

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


 

SHETH
ANANDJI KALYANJI & 1 - Appellant(s)
 

Versus
 

AJITKUMAR
DIPSINH BAROT - Respondent(s)
 

=========================================================
Appearance : 
MR
TEJAS P SATTA for Appellant(s) : 1
- 2. 
MR RAJESH P
MANKAD for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
ORAL
ORDER

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

Appeal
admitted.

Learned
advocate Mr.Satta, on instructions from the appellants, states that
the appellants do not press this Appeal so far as the order relating
to reinstatement is concerned.

(A.L.Dave,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top