Gujarat High Court High Court

Shivani vs Minaben on 5 September, 2008

Gujarat High Court
Shivani vs Minaben on 5 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/11820/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 118 of 2008
 

With


 

CIVIL
APPLICATION No. 5385 of 2008
 

In
APPEAL FROM ORDER No. 118 of 2008
 

With


 

CIVIL
APPLICATION No. 4260 of 2008
 

In
APPEAL FROM ORDER No. 118 of 2008
 

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

 

SHIVANI
ADS - Appellant(s)
 

Versus
 

MINABEN
ISHWARLAL BHAVSAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Appellant(s) : 1, 
MR AB MUNSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

Having
perused the order dated 28.3.2008 passed by learned Chamber Judge,
City Civil Court, in Civil Suit No.822/2007 filed by the present
appellant, I see no reason to interfere, particularly, in view of
the fact that contract period between the parties had expired on
8.4.2008. Leaving the parties to pursue the pending suit unmindful
of the observations made by the learned Judge in the interim order,
this appeal from order is not entertained on merits. However,
appellant is justified in pointing out that cost of Rs. 10,000/- at
the interim stage ought not to have imposed. To that extent order is
modified.

In
the result, though interim order is confirmed, direction for payment
of cost is set aside.

Appeal
from order is disposed of.

Civil
Applications are also disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top