Gujarat High Court High Court

Lalitaben vs Gujarat on 16 December, 2010

Gujarat High Court
Lalitaben vs Gujarat on 16 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2480/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2480 of 2010
 

In
 SPECIAL CIVIL APPLICATION No. 12979 of 2009
 

With
CIVIL APPLICATION No. 12797 of 2010
 

In
LETTERS PATENT APPEAL No. 2480 of 2010
 

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


 

LALITABEN
GOVINDBHAI PATEL & 2 - Appellant(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 7 - Respondent(s)
 

=================================================
 
Appearance :
 

MR
MIHIR JOSHI SR. ADV. WITH MR
AS VAKIL for Appellant(s) : 1 - 3. 
MR S.N. SOPARKAR SR. ADV. WITH
MR DEVANG D TRIVEDI for Respondent(s) : 1, 
MR GM JOSHI for
Respondent(s) : 2, 
MR KM PARIKH for Respondent(s) : 3, 
NOTICE
SERVED BY DS for Respondent(s) : 4, 6, 
MR PRANAV G DESAI for
Respondent(s) : 4, 
NANAVATI ASSOCIATES for Respondent(s) : 5, 
MR
ASHISH H SHAH for Respondent(s) : 6, 
None for Respondent(s) : 7 -
8. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 13/12/2010 

 

ORAL
ORDER

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

Taking
into consideration the fact that for the very same mortgaged property
in question, as another writ petition, Special Civil Application No.
11116 of 2008, has been preferred by the Gujarat State Financial
Corporation, they sought to withdraw the said writ petition, but were
not allowed due to objection raised by the appellant, and in this
appeal, as the question of sale of this very property is involved, it
will be desirable if both the cases are heard together.

We
accordingly direct to list these cases for hearing along with Special
Civil Application No. 11116 of 2008 before the Division Bench on
21.12.2010 at 02.30 p.m. for final disposal. Until further
order, the parties shall maintain status quo with regard to the
property in question.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top