Gujarat High Court High Court

Kantibhai vs Vallabhbhai on 17 September, 2010

Gujarat High Court
Kantibhai vs Vallabhbhai on 17 September, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11169/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11169 of 2010
 

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

 

KANTIBHAI
NATHABHAI PATEL & 2 - Petitioner(s)
 

Versus
 

VALLABHBHAI
PRAHLADBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHIL S KARIEL for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 17/09/2010 

 

 
 
ORAL
ORDER

When
the petition is taken up for hearing, learned advocate Mr. Kariel
appearing for the petitioner has submitted that the respondent in
present petition has filed a petition which is directed against the
same order which is impugned in the present petition. He further
submitted that in the said petition filed by the present respondent,
the Court has also granted interim relief and present petitioner has
preferred a Civil Application requesting the Court to vacate the
interim relief. He requested that in such facts, all the matters may
be heard together.

The
Registry is therefore, directed to take necessary steps to list
present petition and Special Civil Application No.8171 of 2010 with
Civil Application No10056 of 2010 in Special Civil Application
No.8171 of 2010 together, after obtaining necessary orders from the
Hon’ble the Chief Justice.

(K.M.THAKER,
J.)

(ila)

   

Top