Gujarat High Court Case Information System
Print
CA/1257920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 12579 of 2008
In
CIVIL
APPLICATION No. 13483 of 2006
In
FIRST
APPEAL No. 4686 of 2006
=========================================================
BHANUBEN
VIJAYBHAI NAYAK - Petitioner(s)
Versus
MESSRS
MIKEY ORGANIZER & 3 - Respondent(s)
=========================================================
Appearance
:
MRS
KETTY A MEHTA for
Petitioner(s) : 1,
MS
KJ BRAHMBHATT for
Respondent(s) : 1
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/12/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Heard
learned counsel for the petitioner, Mrs.Ketty A.Mehta and learned
counsel for the respondents, Ms.K.J.Brahmbhatt.
Rule.
Learned counsel for the respondents, Ms.K.J.Brahmbhatt, waives
service of rule.
It
is stated by the learned counsel for the applicant, Mrs.Ketty
A.Mehta, that though the order dated 8-9-2008 in Civil Application
No.13483 of 2006 has been passed, said application has not been
disposed of. Hence, the present application has been filed.
In
view of the fact that the order dated 8-9-2008 in Civil Application
No.13483 of 2006 has been passed on merits by the earlier Bench, no
further order is required to be passed by this Court in this Civil
Application as regards the Civil Application No.13483 of 2006. This
Civil Application stands disposed of. Rule is discharged.
(R.P.DHOLAKIA,J)
(M.D.SHAH,J.)
radhan/
Top