Gujarat High Court
Hetel vs Gunjjan on 5 October, 2010
Gujarat High Court Case Information System
Print
LPA/1687/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1687 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5179 of 2010
With
CIVIL
APPLICATION No. 10129 of 2010
In
LETTERS PATENT APPEAL No. 1687 of 2010
=================================================
HETEL
GUNJJAN SHAH - Appellant(s)
Versus
GUNJJAN
DINKERRAI SHAH - Respondent(s)
=================================================
Appearance :
MR
HR LATHIGARA for Appellant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Direct notice is permitted.
Pendency
of the appeal shall not stand in the way of the appellant and the
respondent to amicably settle the dispute.
Post
the matter on 27th
October 2010.
No
interim order for the present is granted. Civil Application stands
disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top