Gujarat High Court High Court

Mohanlal vs Dayaram on 2 February, 2010

Gujarat High Court
Mohanlal vs Dayaram on 2 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1000/2010	 2/ 2	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 1000 of 2010
 


In


 


APPEAL
FROM ORDER No. 100 of 2002
 


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


MOHANLAL
CHHAGANBHAI PATEL - Petitioner(s)
 


Versus
 


DAYARAM
NEMABHAI PATEL & 19 - Respondent(s)
 

========================================= 
Appearance
: 
MR
DHAVAL D VYAS for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3, 3.2.1, 3.2.2,3.2.3 - 4,10 - 14, 18, 
MR AJ SHASTRI for
Respondent(s) : 5 - 9,15 - 17. 
- for Respondent(s) : 0.0.0  
-
for Respondent(s) : 0.0.0  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

Heard learned advocate Shri Dhaval D Vyas, learned advocate for the
applicant.

Learned
advocate Shri Vyas has drawn attention of this Court to the order
passed by the Apex Court dated 9.1.2006, wherein it was expected that
the main Appeal from Order would be over within 3 months. The copy of
the Civil Application is served upon the respondent’s advocate. When
the matter was called out, none is present.

In
view of this, the office is directed to place the Appeal from Order
along with the Civil Application on the Board on 4.2.2010. It is
observed that in absence of any representation, the Court will fix
the date on which the matter shall be proceeded with or else prayer
for effecting interim relief would be considered.

(S.

R. Brahmbhatt, J.)

sudhir

   

Top