Gujarat High Court High Court

Hasmukhlal vs State on 25 November, 2010

Gujarat High Court
Hasmukhlal vs State on 25 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13506/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 13506 of 2010
 

In


 

SECOND
APPEAL No. 239 of 2010
 

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

 

HASMUKHLAL
MOHANDAS DUDHREJIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Petitioner(s) : 1,MR PARTH S TOLIA for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/11/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Tolia on behalf of applicant.

Learned
advocate Mr. Tolia submitted that Annexure A page 7 of Civil
Application vide exh 37 on 18/9/2010, request was made to Lower
Appellate Court in Regular Civil Appeal no. 58/2009 to stay order
passed by Lower Appellate Court for challenging same before Higher
Forum. In that application, interim stay was extended upto
28/9/2010. Thereafter, again application was made for further
extension vide exh 34 dated 18/10/2010, which has been extended by
Lower Appellate Court for further period of fifteen days. Vide exh
35 page 12 again request was made to extend stay for further period,
which was extended further period of fifteen days by order dated
25/10/2010 which will expire on 17/11/2010.

The
request is made by learned advocate Mr. Tolia that this Court in
earlier round of litigation has protected petitioner present
applicant. Therefore, this interim order may be extended for
further period in interest of justice. Considering request made by
learned advocate Mr. Tolia, interim relief which is granted and
extended by Lower Appellate Court by order 25/10/2010 shall remain
continue till 22/11/2010.

Accordingly,
matter is adjourned to 22/11/2010.

(H.K.RATHOD,
J)

asma

   

Top