Gujarat High Court Case Information System
Print
LPA/2576/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2576 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4778 of 2010
With
CIVIL
APPLICATION No. 13178 of 2010
In
LETTERS
PATENT APPEAL No. 2576 of 2010
=========================================================
RAYSANGBHAI
RANCHHODBHAI THAKOR - Appellant(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KAUSHAL D PANDYA
for
Appellant(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 19th November 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the petitioner is permitted to correct the cause-title with
respect to the respondents.
Let
notice be issued on respondents. Ms. Trusha Patel, learned AGP
accepts notice for and on behalf of 1st and 2nd
respondents. Counsel for the appellant will serve two sets of
paper-book on her by Monday. Direct notice on respondents no. 3 and 4
is permitted. Appeal may be disposed of at the admission stage. Post
the matter on 22nd December 2010.
Petition for interim
relief rejected. Civil Application No. 13178/2010 stands disposed of.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top