Gujarat High Court
Samimbanu vs Kalpanaben on 14 July, 2011
Gujarat High Court Case Information System Print LPA/2292/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 2292 of 2010 In SPECIAL CIVIL APPLICATION No. 10105 of 2010 With LETTERS PATENT APPEAL No. 2306 of 2010 In SPECIAL CIVIL APPLICATION No. 10573 of 2010 ================================================= SAMIMBANU MEHMUDKHAN PATHAN - Appellant(s) Versus KALPANABEN SURESHBHAI ROCHANI & 3 - Respondent(s) ================================================= Appearance : MR DEVANG J JOSHI for Appellant(s) : 1, MR ARPIT A KAPADIA for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 2 - 4. ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 14/07/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is informed that the parties intend to settle the dispute before this
Court so as to ensure that the Suit is made infructuous. We
accordingly allow the parties, including the 1st respondent who is
appearing in person, to come to negotiations with the appellants.
Mrs. Dharmishta Rawal is requested to help the 1st respondent in
drawing the agreement which the parties intend to reach. Post the
matters on 19th July at -2.30 p.m. in Chamber.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top