Gujarat High Court High Court

Central vs Hindu on 6 June, 2008

Gujarat High Court
Central vs Hindu on 6 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/184/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 184 of 2008
 

To


 

APPEAL
FROM ORDER No. 188 of 2008
 
 
=========================================================


 

CENTRAL
BOARD OF CRICKET AHMEDABAD & 1 - Appellants
 

Versus
 

HINDU
GYMKHANA THRO SECRETARY ASHOK SAHEBA & 54 - Respondents
 

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


 

Appearance
: 
NANAVATI
& NANAVATI for Appellant(s) : 1 -
2. 
MR HARDIK B KALMEKH for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
55. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 06/06/2008 

 

 
ORAL
ORDER

The
order passed by the learned City Civil Court dated 27.5.2008
suspending/staying the operation and implementation of the impugned
order dated 26.5.2008 till 6.6.2008 is continued till 9.6.2008 as the
admission hearing of the appeal continues and is adjourned to
9.6.2008.

(K.M.THAKER,J.)

*dipti

   

Top