Gujarat High Court High Court

Taraben vs Manubhai on 1 April, 2011

Gujarat High Court
Taraben vs Manubhai on 1 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/84/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 84 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9833 of 2002
 

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


 

TARABEN
D/O.SHIVSHANKER NATHJIPANDYA THROUGH P.O.A. - Appellant(s)
 

Versus
 

MANUBHAI
HARINARAYAN PANDYA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JITENDRA M PATEL for Appellant(s) : 1, 
None for Respondent(s) : 1,
1.2.1, 1.2.4,1.3.3 - 2. 
NOTICE SERVED BY DS for Respondent(s) :
1.2.2, 1.2.3, 1.2.5, 1.2.6, 1.3.1, 1.3.2, 1.3.4,1.3.5 - 2, 2.2.2,
2.2.3, 2.2.4,2.2.5  
MR MP PRAJAPATI for Respondent(s) : 1.2.2,
1.2.3, 1.2.6, 1.3.1, 1.3.2,1.3.5 - 2,2.2.3
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/04/2011 

 

 
ORAL
ORDER

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

On
the ground of illness of Mr. Prajapati, counsel for some of the
respondents, case is adjourned. Post the matter on 9.5.2011.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top