Gujarat High Court High Court

Amit vs P on 11 March, 2010

Gujarat High Court
Amit vs P on 11 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2599/2010	 1/ 1	ORDER 
 
 

	

 

 IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 2599 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2150 of 2009
 

In
CIVIL APPLICATION - FOR ORDERS No. 11015 of 2009
 

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

 

AMIT
B JETHAVA - Petitioner(s)
 

Versus
 

P
M CHRISTIAN & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KI KAZI for
Petitioner(s) : 1, 
None for Respondent(s) : 1,3 - 4. 
MS MONALI
BHATT, ASST.GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 11/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the applicant. The stay order was confirmed in
his absence, because he does not appear to oppose the application for
interim-relief in second round also. This application does not call
for any interference for recalling the order dated 05.02.2010 passed
in Letters Patent Appeal No.2150 of 2009 in Civil Application for
orders No.11015 of 2009 in Special Civil Application No.4429 of 2009
with Letters Patent Appeal No.2149 of 2009 in Civil Application
for order No.11015 of 2009 with Civil Application No.11360 of 2009 in
Letters Patent Appeal No.2150 of 2009. The application stands
dismissed and is ordered accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top