Gujarat High Court Case Information System
Print
CA/2022/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 2022 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 251 of 2011
To
LETTERS
PATENT APPEAL No. 376 of 2011
In
SPECIAL CIVIL APPLICATION No. 6858 of 2003
With
LETTERS
PATENT APPEAL No. 376 of 2011
In
SPECIAL CIVIL APPLICATION No. 6858 of 2003
=========================================================
ISHWARBHAI
KARSANBHAI & 2 - Petitioner(s)
Versus
ISHWARBHAI
NATHUBHAI PATEL & 10 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) : 1 -
11.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
The
applicants have preferred this petition for leave to appeal.
According to them, this Court has passed order on certain
misrepresentation made by the writ petitioner – respondent. It
is stated that if the order dated 16th December 2010
passed in Special Civil Application No.6858/2003 is allowed to
continue then the applicant will suffer.
Notices
were issued, no affidavit has been filed.
Having
satisfied with the grounds shown, the petition for leave to appeal is
allowed against the order dated 16th December 2010 passed
in Special Civil Application No.6858/2003. Civil Application stands
disposed of.
Post
the Letters Patent Appeal on 28th April 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top