Gujarat High Court High Court

State vs Bharat on 6 September, 2010

Gujarat High Court
State vs Bharat on 6 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3866/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR STAY No. 3866 of 2009
 

In


 

FIRST
APPEAL No. 848 of 2007
 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

BHARAT
VIJAY CONSTRUCTION CO. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK NANAVATI, AGP for Petitioner(s) : 1 - 2. 
MRNIRAVRMISHRA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/09/2010 

 

 
 
 


 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
appears that the decree is of 2005, the appeal is of 2007 and it was
admitted as back as on 23.9.2008. It is not reported as to whether
any execution proceedings are initiated or not.

Under
these circumstances, the present application is not required to be
entertained. In the event any execution proceedings are filed, the
applicant shall be at liberty to file fresh application. The
application is disposed of accordingly.

(Jayant
Patel, J.)

(H.

B. Antani, J.)

vinod

   

Top