Gujarat High Court
Valjibhai vs Virbai on 11 May, 2010
Gujarat High Court Case Information System
Print
LPA/1152/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1152 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13097 of 2009
With
CIVIL
APPLICATION No. 5127 of 2010
In
LETTERS
PATENT APPEAL No. 1152 of 2010
=================================================
VALJIBHAI
ZAVERBHAI LATHIA - Appellant(s)
Versus
VIRBAI
@ BANUBAI ASPI & 4 - Respondent(s)
=================================================
Appearance :
MR
AJ PATEL for Appellant(s) : 1,
None for Respondent(s) : 1 - 3,
3.2.1, 3.2.2, 3.3.1,3.3.2 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/05/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondent Nos. 1 to 3. Direct notice is
permitted.
Mr
AJ Desai, learned AGP accepts notice on behalf of 4th and 5th
respondents. Notice waived against them. The counsel for the
appellant will serve a copy of the paper book on him by tomorrow.
The
appeal may be disposed of at the stage of admission.
Post
the matter on 2nd July, 2010 alongwith LPA No. 1149 of 2010.
Until
further orders, there shall be ad-interim stay of the order dated
14.12.2009 passed in SCA No. 13097 of 2009.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top