Gujarat High Court High Court

Satiben vs Designated on 27 September, 2010

Gujarat High Court
Satiben vs Designated on 27 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11549/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11549 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 2188 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8779 of
2008 
 
=========================================================

 

SATIBEN
RAMJIBHAI AYAR & 2 - Petitioner(s)
 

Versus
 

DESIGNATED
AUTHORITY & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH H SHAH
for
Petitioners 
Ms  KRINA CALLA AGP for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 1, 3, 
DS AFF.NOT FILED (R) for
Respondent(s) : 2, 4, 
MR DILIP B RANA for Respondent(s) : 2, 
MR
PRANAV V SHAH for Respondent(s) : 5 - 6. 
MR DEEPAK M SHAH for
Respondent(s) : 7, 
MRRAJANDSHAH for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE        MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE AKIL KURESHI  27th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Taking into consideration
the facts and circumstances of the case, we are not inclined to pass
any order for stay.

Post the L.P.A No.
2188/2009 before the appropriate Bench on 11th October
2010.

{S.J
Mukhopadhaya, CJ.}

{Akil
Kureshi, J.}

Prakash*

   

Top