Gujarat High Court High Court

Hirabhai vs The on 14 May, 2010

Gujarat High Court
Hirabhai vs The on 14 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5216/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 5216 of 2010
 

In


 

CIVIL
REVISION APPLICATION No. 440 of 2000
 

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


 

HIRABHAI
GOVINDBHAI PATEL & 5 - Petitioner(s)
 

Versus
 

THE
NEW PRAFUL PARK CO.OP HOUSING SOCIETY LTD. & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AJAY S JAGIRDAR for
Petitioner(s) : 1 - 6. 
MR NANDLAL THAKKAR for Respondent(s) :
1, 
MR GM JOSHI for Respondent(s) : 2 - 3. 
None for
Respondent(s) : 4, 4.2.1, 4.2.2,4.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/05/2010 

 

 
 
ORAL
ORDER

Present
application has been preferred by the applicants original
respondent Nos. 1 to 6 original plaintiffs to vacate the interim
relief granted by this Court in Civil Revision Application No.440 of
2000. It is also further prayed for an appropriate order to fix the
early hearing of Civil Revision Application at the earliest.

Having
heard Shri Ajay S. Jagirdar, learned advocate appearing on behalf of
the applicants who has submitted that if this Court is pleased to
fix the Civil Revision Application on Board for final hearing, the
applicants should be satisfied.

In
view of the above and considering the facts and circumstances of the
case, Registry is directed to notify the main Civil Revision
Application No.440 of 2000 for final hearing on admission Board on
16th June, 2010.

With
this, present application is disposed of.

(M.R.SHAH,
J.)

(ashish)

   

Top