Gujarat High Court Case Information System
Print
LPA/755/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 755 of 2005
In
MISC.CIVIL APPLICATION No. 1637 of 2004
In
SPECIAL CIVIL APPLICATION No. 228 of 1996
With
CIVIL
APPLICATION No. 4895 of 2005
In
LETTERS PATENT APPEAL No. 755 of 2005
=========================================================
KAMUBEN
JAYANTIBHAI PATEL & 4 - Appellant(s)
Versus
BHUPENDRA
CHAGANLAL GANDHI & 16 - Respondent(s)
=========================================================
Appearance
:
MR
AS VAKIL for
Appellant(s) : 1 - 5.
MR UTPAL M PANCHAL for Respondent(s) : 1 -
5.
MS ARCHANA RAVAL, AGP for Respondent : 6.
None for Respondent(s) : 8,10 - 11,13 -
17.
Respondent(s) : 7, 9 DELETED ,
MR MIHIR THAKOR, SR.ADVOCATE
with MR AMAR N BHATT for Respondent:
12,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 04/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
ADMIT.
To be heard with Civil Application No.4895 of 2008.
Learned
advocates Mr.Panchal, Mr.Bhatt and Ms.Raval appear for and waive
service of notice of admission on behalf of the respective
respondent. Direct service to rest of the respondents is permitted.
Civil
Application No.4895 of 2005
RULE
returnable on 16th September, 2008. Learned advocates
Mr.Panchal, Mr.Bhatt and Ms.Raval appear for and waive service of
rule on behalf of the respective opponent. Direct service to rest of
the opponents is permitted.
Pending
the Appeal, there shall be ad-interim stay against the impugned order
dated 10th March, 2005 made by the learned Single Judge in
above Misc. Civil Application No.1637/2004.
(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)
/moin
Top