Gujarat High Court Case Information System
Print
LPA/2480/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2480 of 2010
In
SPECIAL CIVIL APPLICATION No. 12979 of 2009
With
CIVIL APPLICATION No. 12797 of 2010
In
LETTERS PATENT APPEAL No. 2480 of 2010
=================================================
LALITABEN
GOVINDBHAI PATEL & 2 - Appellant(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 7 - Respondent(s)
=================================================
Appearance :
MR
MIHIR JOSHI SR. ADV. WITH MR
AS VAKIL for Appellant(s) : 1 - 3.
MR S.N. SOPARKAR SR. ADV. WITH
MR DEVANG D TRIVEDI for Respondent(s) : 1,
MR GM JOSHI for
Respondent(s) : 2,
MR KM PARIKH for Respondent(s) : 3,
NOTICE
SERVED BY DS for Respondent(s) : 4, 6,
MR PRANAV G DESAI for
Respondent(s) : 4,
NANAVATI ASSOCIATES for Respondent(s) : 5,
MR
ASHISH H SHAH for Respondent(s) : 6,
None for Respondent(s) : 7 -
8.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 13/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Taking
into consideration the fact that for the very same mortgaged property
in question, as another writ petition, Special Civil Application No.
11116 of 2008, has been preferred by the Gujarat State Financial
Corporation, they sought to withdraw the said writ petition, but were
not allowed due to objection raised by the appellant, and in this
appeal, as the question of sale of this very property is involved, it
will be desirable if both the cases are heard together.
We
accordingly direct to list these cases for hearing along with Special
Civil Application No. 11116 of 2008 before the Division Bench on
21.12.2010 at 02.30 p.m. for final disposal. Until further
order, the parties shall maintain status quo with regard to the
property in question.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top