Gujarat High Court High Court

Topandas vs Durlabhji on 15 February, 2010

Gujarat High Court
Topandas vs Durlabhji on 15 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1402/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1402 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3626 of 1989
 

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


 

TOPANDAS
BHERUMAL - Appellant(s)
 

Versus
 

DURLABHJI
SAVJI SONI SINCE DECD. THRO HEIRS & L.RS. & 13 -
Respondent(s)
 

=================================================
 
Appearance : 
MR
GT DAYANI for Appellant(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 1, 
SERVED BY AFFIX.(N) for Respondent(s) : 2 -
3. 
MR ANSHIN H DESAI for Respondent(s) : 4, 
NOTICE SERVED for
Respondent(s) : 5 - 10. 
GOVERNMENT PLEADER for Respondent(s) : 11
- 13. 
MR HM PRACHCHHAK for Respondent(s) :
14, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/02/2010  
ORAL ORDER

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

On
the request sought on behalf of the appellant, post the matter on
12th March, 2010. Until further orders, the interim order
passed on 19.12.2008 shall continue.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top