Gujarat High Court Case Information System
Print
CA/10798/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10798 of 2008
In
SECOND
APPEAL No. 215 of 2008
=========================================================
CHANDRASHEKHAR
AJITSINH DABHI - Petitioner(s)
Versus
ROHITBHAI
DALSUKHBHAI MISTRI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1,
MR NIRAV C THAKKAR for Respondent(s) :
1,
NOTICE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/07/2010
ORAL
ORDER
Heard
the learned advocate for the applicant.
Second
Appeal was admitted by the co-ordinate Bench of this Court vide order
dated 17th December 2008 and substantial questions of law
were also framed. In Civil Application No. 10798 of 2008, notice was
issued making it returnable on 24th December 2008.
Thereafter, the matter has been hanging fire and no order is passed
in the Civil Application since then. Even when the matter is called
out twice, learned advocate for the opponent no.1 has not remained
present.
In
view of the above facts and circumstances of the case and considering
the averments made in the application, prayer, as set out in
para-8[A] of the application, is granted till disposal of the Second
Appeal. The application is allowed. No order as to costs.
[H.B.
ANTANI, J.]
pirzada/-
Top