Gujarat High Court Case Information System
Print
MCA/242420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 2424 of 2008
In
CIVIL
APPLICATION - FOR ORDERS No. 9968 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5901 of 2008
=================================================
H.M.PATEL
INSTITUTE OF POST GRADUATE STUDIES & 2 - Applicant(s)
Versus
DR
NAYANA G PATEL (DR NAYANA PRAKASH CHOWDHARY AFTER MARRI- & 2 -
Opponent(s)
=================================================
Appearance :
MR
DC DAVE for Applicant(s) : 1 - 3.
MR AJ YAGNIK for Opponent(s) :
1,
MR SUNIT S SHAH for Opponent(s) : 2,
None for Opponent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 12/09/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
We
see no reason to recall or modify our order dated 2.9.2008. However,
while dismissing this application, we direct that the cheque for
Rs.10,50,000/- in favour of Banaskantha District Central Co-operative
Bank, Palanpur, Dantiwada Branch shall be handed over by the Registry
to the petitioner after the petitioner files an undertaking before
this Court that the petitioner shall refund the amount in case the
petitioner’s contentions are not accepted by this Court and the
petition is dismissed.
The
application is dismissed in terms of the aforesaid direction.
[M.
S. SHAH, J.]
[D.H.
WAGHELA, J.]
sundar/-
Top