Gujarat High Court
=========================================Appearance vs Rule Served For on 20 January, 2010
Gujarat High Court Case Information System
Print
CA/11404/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11404 of 2009
In
LETTERS
PATENT APPEAL No. 2160 of 2009
In
SPECIAL
CIVIL APPLICATION No. 7646 of 2009
=========================================
DR
J J VORA
Versus
KOKILABEN
A PARMAR AND OTHERS
=========================================Appearance
:
MR PARESH
UPADHYAY for
the Applicant
RULE SERVED for Respondent(s) : 1,
MR MITUL K
SHELAT for Respondent(s) : 2 - 3.
MR PRANAV DAVE, ASSTT GOVERNMENT
PLEADER for Respondent(s) : 4 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
contesting opponent, despite service, is not appearing to oppose the
ad-interim relief granted by this Court on 28.10.2009.
The
ad-interim relief granted on 28.10.2009 in terms of paragraph 6(A)
is confirmed till the last hearing of the Appeal. Rule is made
absolute accordingly.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
omkar
Top