Gujarat High Court High Court

Jayeshbhai vs Umargam on 21 February, 2011

Gujarat High Court
Jayeshbhai vs Umargam on 21 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

 2

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 396 of 2010
 

With


 

CIVIL
APPLICATION No. 17084 of 2010
 

In
APPEAL FROM ORDER No. 396 of 2010
 

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

 

JAYESHBHAI
MAHESHCHANDRA GOR - Appellant(s)
 

Versus
 

UMARGAM
INDUSTRIES ASSOCIATION & 157 - Respondent(s)
 

============================================================
Appearance
: 
MR
JAL SOLI UNWALA for
Appellant(s) : 1, 
MR LR PATHAN for Respondent(s) : 1 - 2,6 - 9,
12,15 - 17,20 - 22, 25,29 - 30,33 - 34, 37, 41,44 - 45,49 - 50, 54,56
- 58, 62,64 - 66, 68, 70,72 - 74, 76, 82, 86, 89, 92, 96, 99,101 -
102, 105,107 - 108, 115,122 - 129, 144, 
MR MA SAPA for
Respondent(s) : 1 - 2, 4,6 - 12,14 - 17,19 - 23, 25,29 - 30,32 - 34,
37,39 - 41,43 - 46,49 - 50, 54,56 - 58, 62,64 - 66,68 - 70,72 - 74,
76, 78, 82, 86,89 - 90, 92, 96,98 - 103, 105,107 - 108,115 - 117,
119,122 - 129,131.2.0 - 133, 142, 144, 
None for Respondent(s) : 3,
5, 13, 18, 24,26 - 28, 31,35 - 36, 38, 42,47 - 48,51 - 53, 55,59 -
61, 63, 67, 71, 75, 77,79 - 81,83 - 85,87 - 88, 91,93 - 95, 97, 104,
106,109 - 114, 118,120 - 121, 130,134 - 141, 143,145 -
158. 
============================================================


 

CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
 

Date
: 21/02/2011 

 

ORAL
ORDER

Order
in the Appeal From Order:-

Admit.

(K.S.JHAVERI,
J.)

Order
in the Civil application:-

This
Court is inclined to confirm the interim relief. However, learned
advocate Mr. Pathan has sought time on the ground of verification of
certain aspects and also on the ground that the other side was given
time twice. It is required to be noted that the requirement of the
membership is basic issue for filing a suit.

However,
in the interest of justice, S. O. to 28/2/2011. Ad interim relief
granted earlier to continue till then.

(K.S.JHAVERI,
J.)

(ila)

   

Top