Gujarat High Court
Pravinkumar vs Deceased on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/1505/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1505 of 2007
In
LETTERS
PATENT APPEAL No. 115 of 2007
In
SPECIAL CIVIL APPLICATION No. 19270 of 2006
=========================================
PRAVINKUMAR
RAVAJI VIHOL & 1 - Petitioner(s)
Versus
DECEASED
PATEL HARGOVANBHAI CHHAGANLAL THRO HEIRS & LRS. & 5 -
Respondent(s)
=========================================
Appearance :
[R
SHAKTISINH GOHIL] for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 -
2.
MR.DIPAK B PATEL for Respondent(s) : 1,
Ms. Trusha K. Patel,
AGP for Respondent(s) : 6,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In view of the
interim order already passed on 5.8.2008, no further order is
required to be passed. Civil Application stands disposed of. Let
Letters Patent Appeal No.115 of 2007 of be listed on 16.3.2010.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top