Gujarat High Court High Court

Bharat vs Zala on 23 August, 2010

Gujarat High Court
Bharat vs Zala on 23 August, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2653/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2653 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13763 of 2008
 

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


 

BHARAT
CHEMICALS LTD & 1 - Petitioner(s)
 

Versus
 

ZALA
HARIBHAI MITHABHAI & 15 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ANSHIN H DESAI for
Petitioner(s) : 1 - 2. 
MR AJ SHASTRI for Respondent(s) : 1 -
12. 
MR JANAK RAVAL, AGP for Respondent(s) : 13-16
 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 13/04/2010 

 

ORAL
ORDER

Learned
counsel, Mr. Vishal Mehta requested for one more adjournment on
behalf of learned counsel, Mr. Shastri, and learned counsel, Mr.
A.H.Desai has strongly objected to any further adjournment on the
basis that the respondents were incurring unnecessary loss due to the
order of ad interim relief operating in the main petition. Since
Mr. Shastri is not available today and pleadings of the main
special civil application is stated to be complete, it was conceded
by learned counsel that as far as practicable, the main petition was
required to be finally heard and disposed on priority basis. However,
if for any reason the main petition cannot be heard in the near
future, the civil application was required to be kept alive. Under
the circumstances, the civil application and the main special civil
application are ordered to be listed for final disposal on
22.04.2010, as suggested by learned counsel on both sides.

[D.H.WAGHELA,
J.]

Jyoti

   

Top