Gujarat High Court
Lakshmanbhai vs Mahant on 27 August, 2008
Gujarat High Court Case Information System
Print
CA/563820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5638 of 2008
In
SPECIAL
CIVIL APPLICATION No. 16138 of 2007
=========================================================
LAKSHMANBHAI
LAKHABHAI - Petitioner(s)
Versus
MAHANT
MOHANDAS @ NATVARDAS MAVDASJI & 13 - Respondent(s)
=========================================================
Appearance :
MR
KL PANDYA for Petitioner(s) : 1,
MR TRILOK J PATEL for
Respondent(s) : 1,
None for Respondent(s) : 2 - 3,5 -
14.
GOVERNMENT PLEADER for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/08/2008
ORAL
ORDER
Applicant-original
respondent No.6(1) seeks vacating of ad-interim relief granted by
this Court on 10.9.2007 while admitting the petition. No case for
vacating interim relief is made out. Vacating the interim relief
would amount to virtually rejecting the petition.
Civil
application is, therefore, dismissed.
It
would, however, be open for the present applicant to seek early
hearing of the petition by filing appropriate application.
(AKIL
KURESHI, J.)
ashish//
Top