Gujarat High Court High Court

Gurucharandas vs Jayesh on 21 August, 2008

Gujarat High Court
Gurucharandas vs Jayesh on 21 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/200020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2000 of 2008
 

With


 

CIVIL
APPLICATION No. 4871 of 2008
 

In
FIRST APPEAL No. 2000 of 2008
 

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

 

GURUCHARANDAS
R MALHOTRA MANAGING DIRECTOR OF & 3 - Appellant(s)
 

Versus
 

JAYESH
HIMATLAL SHAH & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Appellant(s) : 1 - 4.MR SURESH M SHAH for Appellant(s) : 1 - 4. 
DR
SONIA HURRA for Defendant(s) : 1, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,
3.2.6, 3.2.7,3.2.8  
MR VIBHUTI NANAVATI for Defendant(s) : 2, 
None
for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in the appeal and since the decree is a
compromise decree, the appropriate remedy for the appellants is to
approach the trial court with an appropriate application.

Accordingly,
if the appellants approach the trial court with an application within
a period of two weeks from today, such application shall be
considered by the trial court on merits without going into the
technicalities of the matter in view of the fact that the appellants
have pursued the matter by way of appeal before this Court.

With
the above observations the appeal is disposed of. The status quo as
on today will be continued for two weeks from today.

Since
the main appeal has been disposed of, the above civil application
would not survive and is accordingly disposed of.

[K.S.

JHAVERI, J.]

   

Top