Gujarat High Court High Court

Yashwantbhai vs Mr on 18 February, 2011

Gujarat High Court
Yashwantbhai vs Mr on 18 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2630/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2630 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 14529 of 2003
 

with


 

Civil
Application No. 11949 of
2010 
 
=================================================
 

YASHWANTBHAI
AMBALAL PATEL & 2 - Applicant(s)
 

Versus
 

HARENBHAI
R PAREKH & 5 - Opponent(s)
 

================================================= 
Appearance
: 
MR
NV SOLANKI for Applicant(s) : 1 - 3. 
NOTICE UNSERVED for
Opponent(s) : 1, 
MR MAULIK G NANAVATI for Opponent(s) : 1, 
DS
AFF.NOT FILED (N) for Opponent(s) : 2, 
NOTICE SERVED BY DS for
Opponent(s) : 3 - 6. 
HL PATEL ADVOCATES for Opponent(s) : 3, 
MR
NIKHILESH J SHAH for Opponent(s) : 5, 
GOVERNMENT PLEADER for
Opponent(s) : 6, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 18/02/2011 

 

ORAL
ORDER

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

Mr.

Bhavdutt H. Bhatt accepts and waives notice on behalf of respondent
no.2. Having heard counsel for the parties, petition for leave to
amend cause title is allowed. Civil Application 11949 of 2010 stands
disposed of. Post the matter on 18.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top