Gujarat High Court Case Information System
Print
MCA/2732/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 2732 of 2008
In
SPECIAL
CIVIL APPLICATION No. 3191 of 2007
=========================================================
KHENGARBHAI
PUNJABHAI DODIYA & 8 - Applicant(s)
Versus
UJIBEN
TEJABHAI DODIYA & 3 - Opponent(s)
=========================================================
Appearance
:
MR
HARIN P RAVAL for
Applicant(s) : 1 - 9.
NOTICE SERVED BY DS for Opponent(s) : 1 -
4.
MR AR THACKER for Opponent(s) : 1,
MR JR NANAVATI for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/08/2010
ORAL
ORDER
This
application has been filed seeking clarification of order dated
15.9.2008 passed in Special Civil Application No.3191/2007.
Upon
hearing learned advocates for both sides, it appears that due to
several misgiving on part of the parties said order dated 15.9.2008
has not been acted upon by either sides. Order itself was passed on
consensus. When both sides have reservation about said order, I find
it appropriate and in the best interest of justice that such order
itself be recalled and allow the main matter to be decided on merits.
In
the result, order dated 15.9.2008 is recalled. Special Civil
Application No. 3191/2007 shall be heard on merits by the appropriate
Court.
Application
is disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top