Gujarat High Court High Court

Appearance : vs Mr Baiju Joshi For on 28 July, 2010

Gujarat High Court
Appearance : vs Mr Baiju Joshi For on 28 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/40/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 40 of 2009
 

With


 

CIVIL
APPLICATION No. 9261 of 2009
 

With


 

CIVIL
APPLICATION No. 924 of 2009
 

 


 

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

JIGNESHKUMAR
KISHOREBHAI BHAJIYAWALA & another
 

Versus
 

FATHER
OSKAR BARETO SJ & others
 

======================================
 
Appearance : 
MR
AMIT V THAKKAR for Appellant(s) : 1 - 2. 
MR BAIJU JOSHI for
Respondent(s) : 1, 
MR AB PANDYA for Respondent(s) : 2 -
3. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/07/2010 ORAL ORDER

After
arguing the case extensively, in view of the application for joining
the subsequent purchasers as party-defendants, which is pending
before the trial court, the learned counsel for the appellants states
that he does not press this appeal at this stage.

In
view of the above statement, this appeal stands disposed of
accordingly. Consequently, Civil Applications stand disposed of.
Notice is discharged.

The
trial court is directed to decide the application for joining the
subsequent purchasers as party-defendants in the suit, including
injunction prayer, independently without being influenced by the
order passed below application Exh.5 in accordance with law after
hearing the parties.

(ANANT
S. DAVE, J.)

(swamy)

   

Top