Gujarat High Court Case Information System
Print
LPA/2189/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2189 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3772 of 2010
With
CIVIL
APPLICATION No. 11048 of 2010
In
LETTERS PATENT APPEAL No. 2189 of 2010
=========================================
VIJAYSINH
DUDHABHAI CHAVADA - Appellant(s)
Versus
BHUPATBHAI
KHIMABHAI JAMOD & 8 - Respondent(s)
=========================================
Appearance :
MR
SANDEEP N BHATT for Appellant(s) : 1,
None for Respondent(s) : 1 -
4,6 - 9.
MS KRINA CALLA, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 5,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard counsel for the appellant, this Court is not inclined to
interfere with the order dated 23.6.2010 in SCA No. 3772 of 2010,
whereby the learned Single Judge confirmed ad-interim relief granted
earlier.
So
far as listing of the case is concerned, taking into consideration
the fact that term of the elected member may come to an end after
about 1 ? years, we direct the registry to list SCA No. 3772 of 2010
before appropriate Bench on 25th October, 2010. LPA and
CA both stand disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top