Gujarat High Court
Ajawaliben vs Through on 21 October, 2008
Gujarat High Court Case Information System
Print
MCA/260720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 2607 of 2008
In
APPEAL
FROM ORDER No. 112 of
2008
=========================================================
AJAWALIBEN
RUDABHAI & 2 - Applicant(s)
Versus
BHANUBHAI
BHAWANBHAI JANI & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 3.
MS RV
ACHARYA for Opponent(s) : 1 - 3, 3.2.2,3.2.3
None for Opponent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 21/10/2008
ORAL
ORDER
Through
this application, original petitioners contend inter-alia that
contrary to what is recorded by the trial Court as also by this Court
in an order dated 5.9.2008 disposing of Appeal From Order
No.112/2008, the Power of Attorney given by the appellants in favour
of the concerned respondents was not irrevocable. Copy of Power of
Attorney dated 14.2.1995 is produced along with this application.
To
consider the matter further, issue rule returnable on 19.11.2008.
Learned
advocate Ms. Acharya waives service of rule on behalf of respondents
No. 1 and 2.
(Akil
Kureshi,J.)
(raghu)
Top