Gujarat High Court
Mr vs Mr on 22 October, 2010
Gujarat High Court Case Information System
Print
LPA/2480/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2480 of 2010
With
CIVIL
APPLICATION No. 12797 of 2010
=================================================
LALITABEN
GOVINDBHAI PATEL & and others
Versus
GUJARAT
STATE FINANCIAL CORPORATION & others
=================================================
Appearance :
Mr.
Mihir Joshi, Senior Advocate, with MR
AS VAKIL for Appellants
Mr.
S.N. Soparkar, Senior Advocate, with MR DEVANG D TRIVEDI for
Respondent No.1
MR GM JOSHI for Respondent No.2
MR KM PARIKH
for Respondent No.3
MR PRANAV G DESAI for Respondent No.4
NANAVATI
ASSOCIATES for Respondent(s) : 5,
MR ASHISH H SHAH for
Respondent(s) : 6,
None for Respondent(s) : 7 -
8.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/10/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of respondent Nos. 1, 2, 3 and 5 accept
notice and waived the notice.
Learned
counsel appearing on behalf of the appellant would serve copy of
paper book to each of them by 25th October 2010.
Let
notice be issued on respondent Nos. 4, 6 and 7. Direct notice and
notice by speed post both are permitted.
Post
the matter on 23rd November 2010.
The
interim order passed by the learned Single Judge shall continue until
further orders. Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[swamy] [ANANT
S. DAVE, J.]
Top