Gujarat High Court High Court

Thakor vs Pradyumanbhai on 26 September, 2008

Gujarat High Court
Thakor vs Pradyumanbhai on 26 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10276/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 10276 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 8967 of 2007
 

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


 

THAKOR
BHIKAHJI VAGHAJI - Petitioner(s)
 

Versus
 

PRADYUMANBHAI
RAGHUNATHBHAI BAROT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MB GANDHI for Petitioner(s) : 1, 
MR RC JANI for Respondent(s) :
1, 
None for Respondent(s) : 2 - 3, 5, 
MR AMIT C NANAVATI for
Respondent(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7, 4,
6, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/09/2008 

 

 
 
ORAL
ORDER

In
view of admitted fact that order of which compliance is sought for in
this application has been stayed by the Supreme Court of India, this
application is not entertained at this stage. However, if upon the
Supreme Court passes any further order, it is open for the applicant
to revive the grievance. Disposal of this application will not come
in the way of this applicant in seeking redressal of a Court. Civil
Application is disposed of accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top