Gujarat High Court
Samimbanu vs Kalpanaben on 24 January, 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
CIVIL
APPLICATION No. 13826 of 2010
In
LETTERS
PATENT APPEAL No. 2292 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
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/01/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is informed that the parties are trying to settled the dispute. The
appellants and the respondents will give their respective officers
and may accept the best of the offers to their satisfaction.
Post
both the matters on 11th February, 2011.
In
view the stand taken by the parties, no further orders are required
to be passed in Civil Application No. 13826 of 2010 and it stands
disposed of.
[S. J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
Sundar/*
Top