Gujarat High Court
============================================= vs Unknown on 18 March, 2011
Gujarat High Court Case Information System
Print
LPA/2517/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2517 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6482 of 2009
with
CIVIL
APPLICATION NO.13011 OF 2010
=============================================
RANCHHODBHAI
MAFABHAI PATEL
Versus
NARANBHAI
KHUSHALDAS PATEL & OTHERS
=============================================
Appearance :
Mr
Apurva R Kapadia for the Appellant
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appeal has been preferred against order dated 29th July
2010. Prima facie, it appears that the appeal is not maintainable as
the order has been passed on basis of the consent of the parties.
However, on the request of the counsel for the appellant, case is
adjourned to enable the appellant to state whether he intends to pay
the premium at the present rate. Post the matter on 8th
April 2011 within 10 cases.
Petition
for interim relief is rejected. Civil Application stands disposed
of.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top