Gujarat High Court High Court

Chandrashekhar vs Rohitbhai on 28 July, 2010

Gujarat High Court
Chandrashekhar vs Rohitbhai on 28 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10798/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10798 of 2008
 

In


 

SECOND
APPEAL No. 215 of 2008
 

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

 

CHANDRASHEKHAR
AJITSINH DABHI - Petitioner(s)
 

Versus
 

ROHITBHAI
DALSUKHBHAI MISTRI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1, 
MR NIRAV C THAKKAR for Respondent(s) :
1, 
NOTICE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the applicant.

Second
Appeal was admitted by the co-ordinate Bench of this Court vide order
dated 17th December 2008 and substantial questions of law
were also framed. In Civil Application No. 10798 of 2008, notice was
issued making it returnable on 24th December 2008.
Thereafter, the matter has been hanging fire and no order is passed
in the Civil Application since then. Even when the matter is called
out twice, learned advocate for the opponent no.1 has not remained
present.

In
view of the above facts and circumstances of the case and considering
the averments made in the application, prayer, as set out in
para-8[A] of the application, is granted till disposal of the Second
Appeal. The application is allowed. No order as to costs.

[H.B.

ANTANI, J.]

pirzada/-

   

Top