Gujarat High Court Case Information System
Print
CA/9777/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 9777 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4388 of 2008
=========================================
JAYRAMBHAI
BHARATBHAI BHARWAD & 2 - Applicant(s)
Versus
NOBEL
SECURITY & DETECTIVE SERVICE PVT LTD & OTHERS & 4 -
Opponent(s)
=========================================
Appearance :
MR
PC CHAUDHARI for
Applicant(s) : 1 - 3.
MR PRABHAKAR UPADYAY for Opponent(s) : 1,
MR
VIJAY H NANGESH for Opponent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/09/2010
ORAL
ORDER
1. The
present application has been preferred by the applicants-original
respondents to comply with the order passed by the learned Single
Judge of this Court dated 09/03/2010 in Civil Application No.
840/2010.
2. Today,
when the present application is taken up for hearing, Shri Prabhakar
Upadhyay, learned advocate appearing on behalf of respondent no. 1
has stated at the bar that against the order dated 09/03/2010 passed
by the learned Single Judge in Civil Application No. 840/2010
respondent no. 1 has preferred Letters Patent Appeal before the
Division Bench, being Letters Patent Appeal No. 1559/2010 and the
Division Bench has issued notice in the said Letters Patent Appeal
making it returnable on 28/09/2010.
3. In
view of the above, without further entering into the merits of the
case and without expressing anything on merits, the present
application is disposed of at this stage and whatever be the outcome
of the Letters Patent Appeal and the decision that may be rendered by
the Division Bench in the aforesaid Letters Patent Appeal, now the
parties are required to act as per the same.
4. With
this, the present application is disposed of.
(M.R.
SHAH, J.)
siji
Top