Gujarat High Court
Ashirwad vs Badaribhai on 22 July, 2010
Gujarat High Court Case Information System
Print
CA/2716/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2716 of 2010
In
APPEAL
FROM ORDER No. 73 of 2010
With
CIVIL
APPLICATION No. 5976 of 2010
In
CIVIL
APPLICATION - FOR ORDERS No. 5607 of 2010
With
CIVIL
APPLICATION No. 5977 of 2010
In
CIVIL
APPLICATION - FOR ORDERS No. 5607 of 2010
With
APPEAL
FROM ORDER No. 73 of 2010
With
CIVIL
APPLICATION No. 5607 of 2010
In
CIVIL
APPLICATION - FOR STAY No. 2716 of 2010
=====================================
ASHIRWAD
CORPORATION - Petitioner(s)
Versus
BADARIBHAI
AHMADBHAI LESSWALA & 2 - Respondent(s)
=====================================
Appearance
:
MR AM PAREKH for Petitioner(s)
: 1,
MR YM THAKKAR for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 2,
MR SH ALMAULA for Respondent(s) : 2,
MR
KAUSHAL D PANDYA for Respondent(s) :
3,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/07/2010
ORAL
ORDER
1.0 The
Office seems to have placed these matters before this Court treating
them to be ‘Part Heard’, as on 22nd
June 2010, in Civil Application No. 2716 of 2010, this Court
passed the following order:
The
matters are partly heard and it will be heard further tomorrow.
Adjourned to
23rd
June 2010.
2.0 This
order is misread by the Office. It does not state that the matters
are treated as ‘Part Heard’.
3.0 Let
the matters be placed before the concerned Court.
[
Ravi R. Tripathi, J. ]
hiren
Top