Gujarat High Court High Court

Chetankumar vs State on 15 July, 2010

Gujarat High Court
Chetankumar vs State on 15 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1896/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1896 of 2009
 

In


 

SECOND
APPEAL No. 38 of 2009
 

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


 

CHETANKUMAR
MAHESHBHAI BAROT & 9 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HM PARIKH for
Petitioner(s) : 1 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4 - 10, 10.2.1,
10.2.2,10.2.3 MR RASESH H PARIKH for Petitioner(s) : 1 - 3,5 - 10,
10.2.1, 10.2.2,10.2.3 MR.G.H.CHAUHAN for Petitioner(s) : 4, 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2,4 - 5. 
GOVERNMENT PLEADER
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
ORAL
ORDER

Heard
the learned counsel of both the sides. Considering the averments
made in the application and the reasons assigned by the courts below
and since the Second Appeal is already admitted and ad-interim
relief was granted in the matter, I am of the view that the
ad-interim relief requires to be confirmed till final disposal of the
Appeal. Hence the ad-interim relief is hereby confirmed till final
disposal of the Appeal. Rule is made absolute. The Civil
Application stands disposed of.

[H
B ANTANI, J.]

msp

   

Top