Gujarat High Court High Court

Mitulbhai vs Unknown on 10 December, 2010

Gujarat High Court
Mitulbhai vs Unknown on 10 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2603/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2603 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10218 of 2010
 

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

 

MITULBHAI
VASUDEVBHAI PATEL - Applicant(s)
 

Versus
 

VASUDEV
K THAKKAR & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SB VAKIL, SENIOR ADVOCATE with MS ARCHANA R ACHARYA
for
Applicant(s) : 1, 
NOTICE SERVED BY DS for Opponent(s) : 1 - 3. 
MR
HS MUNSHAW for Opponent(s) : 4, 
MR AJ YAGNIK for Opponent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 06/12/2010  
 
ORAL ORDER

Learned
Senior Advocate Mr SB Vakil with Ms Archana Acharya for the applicant
invited attention of the Court to the order passed by the Hon’ble
Division Bench consisting of Hon’ble the Chief Justice Mr SJ
Mukhopadhaya and Hon’ble Mr Justice Akil Kureshi dated 23.11.2010 in
Letters Patent Appeal No.2569 of 2010 in Misc. Civil Application
For Review No.2603 of 2010 in Special Civil Application No.10218 of
2010 with Civil Application No.13105 of 2010 in Letters Patent Appeal
No.2569 of 2010. He invited attention of the Court to Para 3 of the
order, which reads as under :-

3. We
accordingly set aside the order dated 19.10.2010 and remit Misc.
Civil Application For Review No.2603 of 2010 before the learned
Single Judge for its decision. The Office will place the matter
before the Hon’ble Judge on 6th December, 2010.

In
view of that, Registry is directed to place the matter before the
concerned Court.

[RAVI
R. TRIPATHI, J.]

mrpandya

   

Top