Gujarat High Court Case Information System
Print
MCA/2607/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 2607 of 2007
In
APPEAL
FROM ORDER No. 131 of 1995
=========================================================
PEDVA
KANJI JETHA & 3 - Applicant(s)
Versus
SORATHIYA
DHANJI NARAN - Opponent(s)
=========================================================
Appearance :
MR
NL RAMNANI for Applicant(s) : 1 - 4.
MR TUSHAR
MEHTA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2008
ORAL
ORDER
Mr.N.L.Ramnani,
learned Advocate appearing on behalf of the applicant has tendered
affidavit sworned by him withdrawing all allegations against the
learned Judge and withdrawing the letter written to the Hon’ble Chief
Justice and has tendered unconditional apology and requested to hear
and decide and dispose of Appeal from Order on merits. He has
submitted that similar affidavit of applicant will be filed on or
before the next date of hearing. Under the circumstances, stand over
to 23rd July, 2008 the date convenient to the learned
Advocates appearing on behalf of the respective parties.
[M.R.Shah,J.]
satish
Top