Gujarat High Court
Vatslaben vs Mamlatdar on 21 December, 2010
Gujarat High Court Case Information System
Print
LPA/1792/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1792 of 2005
In
CIVIL
APPLICATION - FOR DIRECTION No. 3940 of 2005
In
SPECIAL CIVIL APPLICATION No. 15377 of 2004
======================================
VATSLABEN
ASHOKBHAI PATEL - Appellant(s)
Versus
MAMLATDAR
& 2 - Respondent(s)
======================================
Appearance :
MR
DC DAVE for Appellant(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
PARTY-IN-PERSON
for Respondent(s) : 2,
RULE
SERVED for Respondent(s) : 3,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/03/2008
ORAL
ORDER
Mr.Dave,
learned counsel prays time to produce on record the order of the
Honourable Supreme Court.
List
it on 08.04.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
binoy/M
Top