Gujarat High Court
Samimbanu vs Kalpanaben on 14 July, 2011
Gujarat High Court Case Information System
Print
LPA/2292/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2292 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10105 of 2010
With
LETTERS
PATENT APPEAL No. 2306 of 2010
In
SPECIAL CIVIL APPLICATION No. 10573 of
2010
=================================================
SAMIMBANU
MEHMUDKHAN PATHAN - Appellant(s)
Versus
KALPANABEN
SURESHBHAI ROCHANI & 3 - Respondent(s)
=================================================
Appearance
:
MR
DEVANG J JOSHI for Appellant(s) : 1,
MR ARPIT A KAPADIA for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is informed that the parties intend to settle the dispute before this
Court so as to ensure that the Suit is made infructuous. We
accordingly allow the parties, including the 1st respondent who is
appearing in person, to come to negotiations with the appellants.
Mrs. Dharmishta Rawal is requested to help the 1st respondent in
drawing the agreement which the parties intend to reach. Post the
matters on 19th July at -2.30 p.m. in Chamber.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top