Gujarat High Court
Topandas vs Durlabhji on 15 February, 2010
Gujarat High Court Case Information System
Print
LPA/1402/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1402 of 2008
In
SPECIAL
CIVIL APPLICATION No. 3626 of 1989
=================================================
TOPANDAS
BHERUMAL - Appellant(s)
Versus
DURLABHJI
SAVJI SONI SINCE DECD. THRO HEIRS & L.RS. & 13 -
Respondent(s)
=================================================
Appearance :
MR
GT DAYANI for Appellant(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) : 1,
SERVED BY AFFIX.(N) for Respondent(s) : 2 -
3.
MR ANSHIN H DESAI for Respondent(s) : 4,
NOTICE SERVED for
Respondent(s) : 5 - 10.
GOVERNMENT PLEADER for Respondent(s) : 11
- 13.
MR HM PRACHCHHAK for Respondent(s) :
14,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the request sought on behalf of the appellant, post the matter on
12th March, 2010. Until further orders, the interim order
passed on 19.12.2008 shall continue.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top