Gujarat High Court Case Information System
Print
SCA/11949/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11949 of 2008
=========================================================
GUJARAT
ELECTRICITY BOARD - Petitioner(s)
Versus
BLUE
CROSS GASES PVT LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH D BHATT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/09/2008
ORAL
ORDER
Heard
learned advocate Shri G.D. Bhatt for the petitioner.
The
petitioner original plaintiff has challenged an order dated
29.7.2008 passed by Additional Senior Civil Judge, Bhavnagar, below
application exh.6 filed in Special Civil Suit No. 230/2001. By the
said order, learned Judge was pleased to refuse to grant attachment
before judgement in favour of the petitioner original plaintiff. The
petitioner herein had also filed application exh.5 and sought
injunction against the defendants disposing of movable and immovable
properties during pendency of the suit. Such injunction was also
refused which order was challenged by the petitioner in Appeal from
Order No. 305/2008.
By
a separate order passed today, the said Appeal from Order has been
disposed of making certain observations. Since the situation in the
present petition is similar, without separately recording elaborate
reasons or repeating the observations made in the above-mentioned
order this petition is also turned down. Impugned order is not
interfered with. However, observations made in the order while
disposing of Appeal from Order will apply in the present petition
also.
The
petition is disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top