Gujarat High Court High Court

Somabhai vs Roshanbhai on 28 April, 2011

Gujarat High Court
Somabhai vs Roshanbhai on 28 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/346/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (ST No.346/2011) NO.705 OF 2011
 

In
SPECIAL CIVIL APPLICATION No. 11450 of 2010
 

With


 

CIVIL
APPLICATION (ST No.4008/2011) NO.5265 OF 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 346 of
2011 
 
=================================================
 

SOMABHAI
BHAIJIBHAI & 1 - Appellant(s)
 

Versus
 

ROSHANBHAI
@ BHAILU RATILAL PATEL ADMINISTRATOR OF MAHESHBHA - Defendant(s)
 

================================================= 
Appearance
: 
MR
MK VAKHARIA for Appellant(s) : 1 - 2. 
None for Defendant(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 28/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
order dated 1st April 2011 having not been complied with and thereby
the defects were not removed, Letters Patent Appeal and Civil
Application stand dismissed for non-compliance with the Court’s
order.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top