Gujarat High Court
Ratan vs Jasvindersing on 5 August, 2010
Gujarat High Court Case Information System
Print
LPA/877/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 877 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3871 of 2010
=================================================
RATAN
FOOD PRODUCTS & 2 - Appellant(s)
Versus
JASVINDERSING
HARCHARANSING MADAN - Respondent(s)
=================================================
Appearance :
MR
SACHIN D VASAVADA for Appellant(s) : 1 - 3.
MR AJ YAGNIK for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/08/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the subsequent development and the fact that the respondent
has moved in connected matters in appeal before the Supreme Court, we
adjourn the case for two months.
Post
the matter on 4th October, 2010.
The
parties may inform the development, if any, taken in the meantime.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top