Gujarat High Court Case Information System
Print
LPA/60/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 60 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12154 of 2009
With
CIVIL
APPLICATION No. 140 of 2010
In
LETTERS PATENT APPEAL No. 60 of 2010
======================================
RANCHHODBHAI
MAGANBHAI DESAI - Appellant(s)
Versus
HIRAGANA
MOHANBHAI KARACHI & 5 - Respondent(s)
======================================
Appearance :
MR
LALJI R MOKARIA for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4, 6,
MRCHIRAG B PATEL for Respondent(s) :
5,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
prayed for, let the matter be listed on 17.2.2010 at 1.00 P.M along
with approximately 1200 similar petitions, as shown in List A
to the office note. Advance notice be given a week ahead
approximately by 10.2.2010, giving details of notice and making it
clear that the Court intends to hear on the issue whether in normal
course the High Court under Article 226 and 227 of the Constitution
should entertain cases against interim orders passed by the Civil
Court in Civil Suits.
Mr.Prakash
K. Jani, Government Pleader is requested to assist the Court on the
question of law.
Post
on 17.2.2010 at 1.00 P.M.
(S.J.Mukhopadhaya,
C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top