IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 4907 of 1997
--------------------------------------------------------------
PADAMAVATI D/O MULCHAND SHAH
Versus
KIRAN INDRALAL SHAH
--------------------------------------------------------------
Appearance:
MR DARSHAN M PARIKH for Petitioner
MR MB GANDHI for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE R.K.ABICHANDANI
Date of Order: 09/07/97
ORAL ORDER
Rule.
Heard on the question of ad-interim relief. It
appears that despite the Caveat being filed, the
petitioner was not heard before making the impugned
order. The Registrar Nominee had not granted any interim
relief though the matter was pending for long but the
Tribunal has, while noticing the caveat, chosen to grant
ex-parte interim relief without hearing the petitioner,
who had filed the Caveat. The impugned order is
therefore, stayed by this ad-interim relief until further
orders. Any change, if initiated in respect of the
opponent No.1 in the Society will not be proceeded
further before being brought to the notice of this Court.
Hearing of interim relief to take place on 18th July,
1997. D.S.permitted.
(R.K.Abichandani,J.)
*/Mohandas