Gujarat High Court
Subhas vs Ramanlal on 19 April, 2011
Gujarat High Court Case Information System
Print
LPAST/382/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 382 of 2011
In
MISC.CIVIL
APPLICATION No. 2356 of 2010
In
MISC.CIVIL APPLICATION No. 2356 of 2010
======================================
SUBHAS
BUDHABHAI TADVI - Appellant(s)
Versus
RAMANLAL
MANGANLAL SHETH & 2 - Defendant(s)
======================================
Appearance :
MR
SK BUKHARI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.3.1, 1.3.2, 1.3.3,
1.3.4,1.3.5
None for Defendant(s) : 1 -
3.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
order dated 28.3.2011 has not been complied with. The case stands
dismissed for non-compliance.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top