Gujarat High Court
Shivajirao vs Ramesh on 19 April, 2010
Gujarat High Court Case Information System
Print
LPA/689/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 689 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2464 of 2009
with
CIVIL
APPLICATION No. 3735 of
2010
=========================================
SHIVAJIRAO
JESINGRAO PAVADE - Appellant(s)
Versus
RAMESH
BUDHARMAL SANTWANI & 5 - Respondent(s)
=========================================
Appearance :
MR
SURESH M SHAH for
Appellant(s) : 1, 1.2.1,1.2.2
None for Respondent(s) : 1 -
6.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
According
to the appellant (original plaintiff) the third party respondents
preferred the appeal without any leave to appeal, as also a petition
for condonation of delay in the said case. The Court below allowed
the petition for condonation of delay without hearing the appellant.
We,
accordingly, issue notice on the respondents. Direct service is
permitted. Post the matter on 16.6.2010.
Until
further orders, the proceeding of the appeal in question shall remain
stayed.
Civil
Application stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top