Gujarat High Court High Court

H.M.Patel vs Unknown on 12 September, 2008

Gujarat High Court
H.M.Patel vs Unknown on 12 September, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/242420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2424 of 2008
 

In


 

CIVIL
APPLICATION - FOR ORDERS No. 9968 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5901 of 2008
 

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


 

H.M.PATEL
INSTITUTE OF POST GRADUATE STUDIES & 2 - Applicant(s)
 

Versus
 

DR
NAYANA G PATEL (DR NAYANA PRAKASH CHOWDHARY AFTER MARRI- & 2 -
Opponent(s)
 

=================================================
 
Appearance : 
MR
DC DAVE for Applicant(s) : 1 - 3. 
MR AJ YAGNIK for Opponent(s) :
1, 
MR SUNIT S SHAH for Opponent(s) : 2, 
None for Opponent(s) :
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                          and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 12/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

We
see no reason to recall or modify our order dated 2.9.2008. However,
while dismissing this application, we direct that the cheque for
Rs.10,50,000/- in favour of Banaskantha District Central Co-operative
Bank, Palanpur, Dantiwada Branch shall be handed over by the Registry
to the petitioner after the petitioner files an undertaking before
this Court that the petitioner shall refund the amount in case the
petitioner’s contentions are not accepted by this Court and the
petition is dismissed.

The
application is dismissed in terms of the aforesaid direction.

[M.

S. SHAH, J.]

[D.H.

WAGHELA, J.]

sundar/-

   

Top