Gujarat High Court
====================================== vs Mrs Sangeeta N Pahwa For on 3 December, 2010
Gujarat High Court Case Information System
Print
LPA/327/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 327 of 1995
In
SPECIAL
CIVIL APPLICATION No. 1471 of 1983
======================================
STATE
OF GUJARAT AND ANOTHER
Versus
P
M PATEL AND OTHERS
======================================
Appearance
:
MR NIRAG PATHAK, AGP for
Appellants.
MRS SANGEETA N PAHWA for Respondent No.1.
RULE
SERVED for Respondent Nos.2 - 3.
UNSERVED-EXPIRED (R) for
Respondent No.4.
RULE UNSERVED for Respondent Nos.5 -
7.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
AGP sought adjournment by way of a last chance. He assured that no
further adjournment will be sought and by the next date the appellant
would have complete addresses of the parties required to be joined or
served. S.O. to 13th December 2010, as suggested by
learned AGP.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top