Gujarat High Court
Babbha vs Chandraprabha on 24 December, 2010
Bench: Mr. S.J.Mukhopadhaya K.M.Thaker, K.M.Thaker
LPA/156/2009 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 156 of 2009 In CIVIL APPLICATION No. 10422 of 2007 In SPECIAL CIVIL APPLICATION No. 9886 of 2007 With CIVIL APPLICATION No.1564 of 2009 In LETTERS PATENT APPEAL No. 156 of 2009 =============================================== BABBHA BALUBHA CHUDASMA & 12 - Appellant(s) Versus CHANDRAPRABHA NATHALAL DAMANI & 3 - Respondent(s) =============================================== Appearance : MR PRAVIN GONDALIYA for Appellant(s) : 1 - 13. None for Respondent(s) : 1 - 2, 4, MR BP GUPTA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4 MR JK SHAH ASST. GOVERNMENT PLEADER for Respondent(s) : 3, =============================================== CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 24/12/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
At
the request made by the counsel for the respondents, post the matter
on 20th January, 2011.
The
respondents shall state as to why the case be not allowed in view of
the stand taken by the appellants.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc