Gujarat High Court High Court

Purshottam vs Neetaben on 13 April, 2010

Gujarat High Court
Purshottam vs Neetaben on 13 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/682/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 682 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2057 of 2000
 

with
 

CIVIL
APPLICATION ( FOR STAY ) NO.3561 OF
2010 
=============================================


 

PURSHOTTAM
MAFATLAL PATEL - Appellant(s)
 

Versus
 

NEETABEN
U CHOKSHI & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
BHARAT R PANDYA for Appellant(s) : 1,MR VISHAL K SEVAK for
Appellant(s) : 1, 
None for Respondent(s) : 1, 
MR RD DAVE for
Respondent(s) : 2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 13/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
advocate Mr.Shirish Joshi accepts notice on behalf of the 1st
respondent. Learned advocate Mr.Rajesh Dave accepts notice on behalf
of the 2nd
respondent.

Notice
waived.

Post
the matter along with Letters Patent Appeal No.517 of 2010 on 26th
April 2010.

During
the pendency of the appeal, the parties shall maintain status quo
with regard to the land in question.

Civil
Application for stay stands disposed of.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top