Gujarat High Court High Court

Ishwarbhai vs Ishwarbhai on 6 April, 2011

Gujarat High Court
Ishwarbhai vs Ishwarbhai on 6 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2022/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 2022 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 251 of 2011
 

To


 

LETTERS
PATENT APPEAL No. 376 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 6858 of 2003
 

With


 

LETTERS
PATENT APPEAL No. 376 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 6858 of 2003
 

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

 

ISHWARBHAI
KARSANBHAI & 2 - Petitioner(s)
 

Versus
 

ISHWARBHAI
NATHUBHAI PATEL & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 24/03/2011 

 

ORAL
ORDER

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

The
applicants have preferred this petition for leave to appeal.
According to them, this Court has passed order on certain
misrepresentation made by the writ petitioner – respondent. It
is stated that if the order dated 16th December 2010
passed in Special Civil Application No.6858/2003 is allowed to
continue then the applicant will suffer.

Notices
were issued, no affidavit has been filed.

Having
satisfied with the grounds shown, the petition for leave to appeal is
allowed against the order dated 16th December 2010 passed
in Special Civil Application No.6858/2003. Civil Application stands
disposed of.

Post
the Letters Patent Appeal on 28th April 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top