Gujarat High Court High Court

Abishek vs Pooja on 28 June, 2010

Gujarat High Court
Abishek vs Pooja on 28 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   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