Gujarat High Court High Court

Vijay vs Chanchalben on 1 April, 2010

Gujarat High Court
Vijay vs Chanchalben on 1 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/289/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 289 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6737 of 2007
 

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


 

VIJAY
HATHISING SHAH & 1 - Appellant(s)
 

Versus
 

GITABEN
PARSHOTTAMDAS MUKHI L.R.OF 

 

CHANCHALBEN
P MUKHI & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHALIN N MEHTA for
Appellant(s) : 1 - 2. 
MR JV MEHTA for Respondent(s) : 1 - 2,
4, 
None for Respondent(s) : 2, 5, 
NOTICE SERVED BY DS for
Respondent(s) : 2.2.1, 2.2.3, 2.2.4, 2.2.5,2.2.6  
MR SR VAKIL for
Respondent(s) : 3, 5.2.1, 5.2.3,5.2.4  
UNSERVED-EXPIRED (N) for
Respondent(s) : 5.2.2  
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
 
ORAL
ORDER

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

In
view of sick-note filed by Mr. J.V.Mehta, post on 8.4.2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top