Gujarat High Court
Bhanjibhai vs Diwalibenpremjibhaisatwarathroughpowerofattorney on 6 April, 2011
Gujarat High Court Case Information System
Print
SCA/10974/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10974 of 2009
=========================================================
BHANJIBHAI
SAVABHAI SATWARA - Petitioner(s)
Versus
DIWALIBENPREMJIBHAISATWARATHROUGHPOWEROFATTORNEY
& 3 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
NIRZAR S DESAI for Respondent(s) : 1,
MR SUDHIR SHAH for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
UNSERVED-REFUSED (N) for Respondent(s) : 2.2.1,2.2.2 - 4,4.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/04/2011
ORAL
ORDER
Learned
advocate Mr. Nirzar Desai for respondent No. 1 states that during the
pendency of Civil Application No. 11243 of 2009, he shall not proceed
with the execution proceeding pending in the Executing Court.
In
view of the above statement, learned advocate Mr. Dagli for the
petitioners under instruction, does not press this petition. Hence
this petition stands disposed of as not pressed. Notice discharged.
Interim relief stands vacated.
(BANKIM
N. MEHTA, J)
(pkn)
Top