Gujarat High Court
Purshottam vs Neetaben on 13 April, 2010
Gujarat High Court Case Information System
Print
LPA/682/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 682 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2057 of 2000
with
CIVIL
APPLICATION ( FOR STAY ) NO.3561 OF
2010
=============================================
PURSHOTTAM
MAFATLAL PATEL - Appellant(s)
Versus
NEETABEN
U CHOKSHI & 1 - Respondent(s)
=============================================
Appearance :
MR
BHARAT R PANDYA for Appellant(s) : 1,MR VISHAL K SEVAK for
Appellant(s) : 1,
None for Respondent(s) : 1,
MR RD DAVE for
Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
advocate Mr.Shirish Joshi accepts notice on behalf of the 1st
respondent. Learned advocate Mr.Rajesh Dave accepts notice on behalf
of the 2nd
respondent.
Notice
waived.
Post
the matter along with Letters Patent Appeal No.517 of 2010 on 26th
April 2010.
During
the pendency of the appeal, the parties shall maintain status quo
with regard to the land in question.
Civil
Application for stay stands disposed of.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top