Gujarat High Court Case Information System
Print
LPA/2231/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2231 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2993 of 2009
With
CIVIL
APPLICATION No. 11484 of 2010
In
LETTERS PATENT APPEAL No. 2231 of
2010
=========================================================
GULABBHAI
RANCHHODBHAI PATEL - Appellant(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BJ TRIVEDI
for
MR JT TRIVEDI for MS JIGNASA B TRIVEDI for Appellant
MR PS
CHAMPANERI, Asstt Solicitor General for Respondent(s) : 1
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 14th February 2011
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the petitioner-appellant sought for and is allowed to make
necessary amendment in ground-D, as taken in the Appeal. Learned
Central Government counsel Mr. Champaneri appeared on behalf of the
1st respondent-Union of India. Let notice be issued on 2nd
& 3rd respondents. Direct notice or notice by speed
post is permitted. It will be open to the counsel for the appellant
to serve a copy of paper book on the learned counsel who appeared on
behalf of the respondents at the time of petition for condonation of
delay. Post the matter on 15th March 2011.
No
interim relief is granted for the present. Civil Application
No. 11484 of 2010 stands disposed of.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top