Gujarat High Court Case Information System
Print
LPA/1960/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1960 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8169 of 2010
=================================================
PATEL
KESHAVLAL PURSHOTTAMDAS THROUGH POA & 1 - Appellant(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=================================================
Appearance :
MR
RAKESH R PATEL for the Appellants.
Mr. Pranav Trivedi, Assistant
GOVERNMENT PLEADER for Respondent no.1.
None for Respondent(s) : 2
- 4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 13/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of the appellants submits that the
appellants only intended to remit the appeal so as to hear after
giving notice to the affected persons. Learned Assistant Government
Pleader accepts notice on behalf of the 1st respondent. Notice
waived. The petitioners will serve two copies of the petition on the
learned Assistant Government Pleader for the 1st respondent so that
he may retain one copy and send another copy to the 1st respondent
for instructions. Let notice be issued on respondent nos. 2,3 and 4.
Direct notice permitted. Post the matter on 15th September, 2010.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top