Gujarat High Court
Uttar vs Sureshbhai on 29 September, 2010
Gujarat High Court Case Information System
Print
LPA/2266/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2266 of 2010
with
CIVIL
APPLICATION No. 11641 of 2010
in
LETTERS PATENT APPEAL No.2266 of 2010
=========================================================
UTTAR
GUJARAT VIJ COMPANY LIMITED THROUGH & 2 - Appellant(s)
Versus
SURESHBHAI
SOMABHAI BHARVAD & 2 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Appellant(s) : 1 - 3.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/09/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
ORDER
IN LPA:
Let
notice be issued on the respondents. Direct notice is permitted. The
appeal may be disposed of at the stage of admission. Post the matter
on 26th October 2010.
ORDER
IN CA:
Until
further orders, the operation of the order dated 8.9.2010 passed by
the learned Single Judge in Special Civil Application No.5707 of 2010
shall remain stayed. The civil application stands disposed of.
(S.J.
MUKHOPADHAYA,
CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top