Gujarat High Court High Court

Geb vs Pravinchandra on 27 July, 2010

Gujarat High Court
Geb vs Pravinchandra on 27 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAA/1373/1992	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (SCA & SA BR.) No. 1373 of 1992
 

In


 

SECOND
APPEAL No. 99 of 1992
 

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

 

GEB
& 2 - Petitioner(s)
 

Versus
 

PRAVINCHANDRA
AMRUTLAL PUROHIT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAYA DESAI with MR MD PANDYA
for
Petitioner(s) : 1,None for Petitioner(s) : None for Petitioner
No(s).: for Petitioner(s) : 2 - 3. 
MS KHYATI P HATHI for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date : 27/07/2010
 
 
ORAL ORDER

The applicant Gujarat
Electricity Board has filed this Civil Application praying for stay
of execution and operation of the judgment and decree passed by the
learned 2nd Joint Civil Judge (J.D.) Junagadh in Regular
Civil Suit No.552 of 1984 as confirmed with the modification by the
learned 2nd Extra Assistant Judge by his judgment and
decree dated 15.1.1991 in Regular Civil Suit No.158 of 1985 till the
hearing and final disposal of the aforesaid Appeal.

This Court has issued
rule on 14.7.1992. The Second Appeal was also admitted on 14.7.1992.
Since the Second Appeal itself is ripe for hearing, there is no
question of disturbing the position as prevalent on 14.7.1992.
Interim relief, if any, is therefore directed to be continued till
final disposal of Second Appeal.

This Civil Application is
accordingly disposed of.

Office is directed to
place the Second Appeal for final hearing on 11.8.2010.

(K.

A. PUJ, J.)

kks

   

Top