Gujarat High Court
Mr vs Mr on 22 October, 2010
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 With CIVIL APPLICATION No. 12797 of 2010 ================================================= LALITABEN GOVINDBHAI PATEL & and others Versus GUJARAT STATE FINANCIAL CORPORATION & others ================================================= Appearance : Mr. Mihir Joshi, Senior Advocate, with MR AS VAKIL for Appellants Mr. S.N. Soparkar, Senior Advocate, with MR DEVANG D TRIVEDI for Respondent No.1 MR GM JOSHI for Respondent No.2 MR KM PARIKH for Respondent No.3 MR PRANAV G DESAI for Respondent No.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 and HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 22/10/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of respondent Nos. 1, 2, 3 and 5 accept
notice and waived the notice.
Learned
counsel appearing on behalf of the appellant would serve copy of
paper book to each of them by 25th October 2010.
Let
notice be issued on respondent Nos. 4, 6 and 7. Direct notice and
notice by speed post both are permitted.
Post
the matter on 23rd November 2010.
The
interim order passed by the learned Single Judge shall continue until
further orders. Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, C.J.] [swamy] [ANANT S. DAVE, J.] Top