Gujarat High Court
Kanubhai vs Budhabhai on 8 September, 2010
Gujarat High Court Case Information System
Print
CA/9205/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9205 of 2009
In
LETTERS
PATENT APPEAL No. 1585 of 2009
In
SPECIAL CIVIL APPLICATION No. 2808 of 2001
=========================================
KANUBHAI
SATABHAI PATANVADIA - Petitioner(s)
Versus
BUDHABHAI
SOMABHAI PATANVADIA & 5 - Respondent(s)
=========================================
Appearance :
MR
SHITAL R PATEL for Petitioner(s) : 1,
MR PRAFUL J BHATT for
Respondent(s) : 1,
None for Respondent(s) : 2, 4,
RULE SERVED
for Respondent(s) : 2.2.1, 2.2.2, 4.2.1, 4.2.2,4.2.3
DELETED for
Respondent(s) : 3, 5,
DS AFF.NOT FILED (N) for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Interim
order passed on 9th March, 2010 is made absolute.
CA
stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top