Gujarat High Court
Rameshkumar vs Soni on 23 December, 2010
Gujarat High Court Case Information System
Print
LPA/665/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 665 of 2010
In
MISC.CIVIL APPLICATION No. 2595 of 2009
In
SPECIAL CIVIL APPLICATION No. 3626 of 1989
With
CIVIL
APPLICATION No. 3439 of 2010
In
LETTERS PATENT APPEAL No. 665 of 2010
With
LETTERS
PATENT APPEAL No. 1402 of 2008
In
SPECIAL CIVIL APPLICATION No. 3626 of
1989
=================================================
RAMESHKUMAR
MOHANLAL KOTECHA, THRO POA DHANESHA KETANKUMAR - Appellant(s)
Versus
SONI
MANJULABEN WD/O PRABHUDAS & 5 - Respondent(s)
=================================================
Appearance
:
MR
HM PRACHCHHAK for Appellant(s) : 1,
None for Respondent(s) : 1,
1.2.3,1.2.4
SERVED BY RPAD - (N) for Respondent(s) : 1.2.1
MR
ANISH B DESAI for Respondent(s) : 1.2.2, 1.3.1,1.3.2
NOTICE NOT
RECD BACK for Respondent(s) : 1.3.3,1.3.5
NOTICE SERVED for
Respondent(s) : 1.3.4, 6,
MR JASHWANT M SHAH for Respondent(s) : 2
- 4.
NOTICE SERVED BY DS for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
ORDER
IN LPA NO.665/2010 & CA NO.3439/2010:
Office
will await service of notice on the rest of the respondents. Post
the matter on 24.01.2011. In view of interim relief earlier granted
in connected Letters Patent Appeal No.1402 of 2008, the same interim
relief will continue in the present appeal.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top