Gujarat High Court
Abishek vs Pooja on 28 June, 2010
Gujarat High Court Case Information System
Print
LPA/1389/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1389 of 2010
With
LETTERS
PATENT APPEAL No. 1390 of 2010
In
LETTERS PATENT APPEAL No. 1392 of 2010
With
LETTERS
PATENT APPEAL No. 1392 of 2010
In
LETTERS PATENT APPEAL No. 1389 of 2010
with
C.A.
NOs. 6412/10, 6416/10 AND
6413/10.
=========================================
ABISHEK
ASHWINI GOYAL & 4 - Appellant(s)
Versus
POOJA
ABHISHEK GOYAL & 1 - Respondent(s)
=========================================
Appearance :
MR
BP GUPTA for
Appellant(s) : 1 - 5.
None for Respondent(s) : 1,
MRS KRINA
CALLA, ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
the appeals have been preferred against the interim order and the
next hearing is fixed on 9.7.2010, we are not inclined to interfere
with the order impugned in these appeals. Appeals are accordingly
dismissed. Civil Applications stand disposed of.
(S.J.Mukhopadhaya,
C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top