Gujarat High Court Case Information System
Print
LPA/2186/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2186 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5284 of 2010
With
CIVIL
APPLICATION No. 11030 of 2010
In
LETTERS
PATENT APPEAL No. 2186 of 2010
=========================================================
PATEL
KAMLABEN SATISHBHAI & OTHERS
Versus
BAROT
GIRISHBHAI BHAILALBHAI & OTHERS
=========================================================
Appearance :
MR
MITUL K SHELAT for Appellants.
MR SR DIVETIA for Respondent :
1,
NOTICE SERVED BY DS for Respondents : 2 - 3.
MR JS YADAV for
Respondents : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/09/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
appeal has been preferred by the appellants-writ petitioners against
order dated 10th May 2010 passed by the learned Single in
Special Civil Application No. 5284 of 2010 which reads as followed
“Heard
learned Advocate Mr. Shelat for the petitioner.
No
case is made out for interference at the hands of this Court. Hence,
the petition is dismissed.”
Notice
was issued on the respondents and they have been served.
Having
heard the learned counsel for the parties and taking into
consideration the fact that a non-speaking order has been passed by
the learned Single Judge, we set aside the order dated 10th
May 2010 passed by the learned Single Judge in Special Civil
Application No. 5284 of 2010 and remit the case to the learned Single
Judge for decision on merits.
The
appeal and the Civil Application stand disposed of.
[S.J.
MUKHOPADHAYA, C.J]
[J.B.PARDIWALA,
J.]
mathew
Top