Gujarat High Court
Virjibhai vs Additional on 1 February, 2011
Gujarat High Court Case Information System
Print
LPA/2766/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2766 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10167 of 2010
=========================================
VIRJIBHAI
KESHAVBHAI THUMMAR - Appellant(s)
Versus
ADDITIONAL
REGISTRAR (APPEALS)COOPERATIVE SOCIETIES & 2 - Respondent(s)
=========================================
Appearance :
MR
BS PATEL for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of Mr. B.S. Patel, case is adjourned. By the
next date, counsel for the appellant will inform whether the period
of disqualification of two years has ceased during the pendency of
the writ petition and appeal. Post the matter on 8.3.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top