Gujarat High Court High Court

Karadiya vs Turk on 22 April, 2010

Gujarat High Court
Karadiya vs Turk on 22 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3527/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INJUNCTION No. 3527 of 2010
 

In


 

FIRST
APPEAL No. 925 of 2007
 

 
 
=========================================================

 

KARADIYA
KARSHANBHAI BACHUBHAI - Petitioner(s)
 

Versus
 

TURK
HUSAIN RAHIM MIRZA & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1,MR PV HATHI for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 5, 7, 9, 
MR AMAR D MITHANI for Respondent(s) :
6, 8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 22/04/2010  
ORAL ORDER

Heard
Mr. P.V.Hathi, learned advocate for the applicant and Mr. Amar D.
Mithani, learned advocate for the opponent nos.6 and 8.

Present
applicant had earlier preferred application being Civil Application
(for Stay) No.2636 of 2007. The Court [Coram: Hon’ble Mr. Justice
K.S.Jhaveri] after hearing the parties, passed below mentioned order
on 1st August, 2008 on the said Civil Application No.2636
of 2007.

This
Civil Application is not entertained in view of the fact that the
principle of lis pendence
will apply. Accordingly, this Civil Application is disposed of.

In
view of the said order, present application does not deserve to be
entertained. Hence, the application is rejected.

[K.M.Thaker,
J.]

kdc

   

Top