Gujarat High Court
Bharatsing vs Rana on 16 December, 2010
Gujarat High Court Case Information System
Print
LPA/2518/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2518 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3321 of 1994
=========================================
BHARATSING
SAHEBSING & 1 - Appellant(s)
Versus
RANA
PUNJABHAI RANCHODBHAI & 1 - Respondent(s)
=========================================
Appearance :
MR
HJ DHOLAKIA for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Respondent(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Direct notice is permitted.
The appeal may be disposed of at the stage of admission. Until
further order, the parties shall maintain status quo with regard to
the property in question.
Post
the matter on 24th November 2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top