Gujarat High Court Case Information System
Print
CA/5525/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5525 of 2011
In
FIRST
APPEAL No. 1431 of 2011
=========================================================
REGIONAL
MANAGER, CENTRAL WAREHOUSING CORPORATION, - Petitioner(s)
Versus
CHHAGAN
GOVABHAI CHAMAR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRADIP D BHATE for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
SERVED
BY AFFIX.-(R) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 21/09/2011
ORAL
ORDER
It
appears from the record that the Rule issued to respondent Nos.1 to
3-original claimants, has been duly served but none has filed
appearance on their behalf.
Hence,
order dated 03.05.2011 passed by this Court in this application is
hereby confirmed till final disposal of First Appeal No.1431 of 2011.
So
far as the order with respect to investment and disbursement of the
amount deposited by the petitioner is concerned, respondent Nos.1 to
3 are at liberty to draw attention of this Court to the same, if they
desire.
In
view of the above, this application is disposed of. Rule is made
absolute accordingly.
(G.B.SHAH,
J.)
Hitesh
Top