Gujarat High Court High Court

B vs Unknown on 26 August, 2008

Gujarat High Court
B vs Unknown on 26 August, 2008
Bench: R.P.Dholakia And Patel, Dn Patel
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1796/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1796 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 387 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 11903 of 2007
 

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


 

B
SONS TEXTILE INDUSTRIES - Applicant
 

Versus
 

BRANCH
MANAGER, UNITE INDIA INSURANCE CO. LTD. - Opponent
 

=========================================================
 
Appearance : 
MR
UTKARSH B JANI for the Applicant. 
MR
MAULIK J SHELAT for the
Opponent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

1. Learned
counsel for the applicant submitted that against the impugned order
dated 16th April,2008 passed in Letters Patent Appeal
No.387 of 2008, Special Leave Petition (Civil) No.17241 of 2008 has
been preferred and stay has been granted against the impugned order
passed in Letters Patent Appeal. In view of the fact that stay has
been granted by the Hon’ble Supreme Court on 1st
August,2008, learned counsel for the applicant does not press this
application at this stage.

2. In
view of the aforesaid submission made by learned counsel for the
applicant and in view of the order dated 1st August,2008
passed by Hon’ble Supreme Court, this application is disposed of as
not pressed at this stage. Notice is discharged.

(R.P.DHOLAKIA,J)

(D.N.PATEL,J)

*dipti