Gujarat High Court High Court

Ajawaliben vs Through on 21 October, 2008

Gujarat High Court
Ajawaliben vs Through on 21 October, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/260720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2607 of 2008
 

In


 

APPEAL
FROM ORDER No. 112 of
2008 
=========================================================

 

AJAWALIBEN
RUDABHAI & 2 - Applicant(s)
 

Versus
 

BHANUBHAI
BHAWANBHAI JANI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 3. 
MS RV
ACHARYA for Opponent(s) : 1 - 3, 3.2.2,3.2.3  
None for Opponent(s)
: 3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 21/10/2008 

 

ORAL
ORDER

Through
this application, original petitioners contend inter-alia that
contrary to what is recorded by the trial Court as also by this Court
in an order dated 5.9.2008 disposing of Appeal From Order
No.112/2008, the Power of Attorney given by the appellants in favour
of the concerned respondents was not irrevocable. Copy of Power of
Attorney dated 14.2.1995 is produced along with this application.

To
consider the matter further, issue rule returnable on 19.11.2008.

Learned
advocate Ms. Acharya waives service of rule on behalf of respondents
No. 1 and 2.

(Akil
Kureshi,J.)

(raghu)

   

Top