Gujarat High Court High Court

Kiranbhai vs Sardar on 25 February, 2010

Gujarat High Court
Kiranbhai vs Sardar on 25 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/401/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 401 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25264 of 2006
 

 
=========================================================

 

KIRANBHAI
JAYANTILAL THAKORE & 2 - Appellant(s)
 

Versus
 

SARDAR
SAROVAR NARMADA NIGAM LTD. & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DM THAKKAR for M/S THAKKAR ASSOC.
for
Appellant(s) : 1 - 3. 
Respondent(s) : 1 SERVED, 
MS MONALI
BHATT, AGP for Respondent(s) : 2 - 3. 
MR CC BHALJA for
Respondent(s) : 4 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Learned
advocate Mr.Thakkar appears for the appellants. He states that
pending the Appeal the appellants have transferred their right, title
and interest in the disputed property to a third party. The said
third party will pursue the Appeal in place of the appellants. He,
therefore, seeks time.

At
the request of learned advocate Mr.Thakkar, stand over to 4th
March 2010.

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

/moin

   

Top