Gujarat High Court High Court

Babbha vs Chandraprabha on 23 August, 2011

Gujarat High Court
Babbha vs Chandraprabha on 23 August, 2011
Bench: Mr. S.J.Mukhopadhaya J.B.Pardiwala, J.B.Pardiwala
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/156/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 156 of 2009
 

In


 

CIVIL
APPLICATION No. 10422 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 9886 of 2007
 

 
=========================================================

 

BABBHA
BALUBHA CHUDASMA & 12 - Appellant(s)
 

Versus
 

CHANDRAPRABHA
NATHALAL DAMANI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN GONDALIYA for
Appellant(s) : 1 - 13. 
None for Respondent(s) : 1 - 2, 4, 
MR BP
GUPTA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
GOVERNMENT
PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 23/08/2011  
 
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Referring
to the order dated 24.12.2010, the counsel for the appellants submits
that the appeal should be allowed, which is opposed by the counsel
for the respondents, who submitted that the case be dismissed as
dismissed by the learned Single Judge.

Admit.

The respondents have appeared. Hence, no further notice needs to be
issued on them.

Taking
into consideration the nature of the case, list the case for hearing
on 14th September 2011.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-