Gujarat High Court Case Information System
Print
SCA/5411/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5411 of 2008
=========================================================
KANTABEN
SHRIKRISHNA AGRAWAL - Petitioner(s)
Versus
SHANTABEN
PRAVINBHAI PATEL & 5 - Respondent(s)
=========================================================
Appearance
:
MR
BB NAIK, SR.ADVOCATE with MR DIPAK R DAVE
for
Petitioner(s) : 1,
MR VIJAY NAIR for MR DEVANG NANAVATI for
Respondent(s) : 1,
None for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5, 1.2.6, 1.3.1, 1.3.2, 1.3.3,1.3.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/07/2010
ORDER
BELOW NOTE FOR SPEAKING TO MINUTES
Heard
learned Senior advocate Mr.B.B.Naik with Mr.Dipak Dave for the
petitioner and learned advocate Mr.Vijay Nair for Mr.Devang Nanavati
for the respondent.
Learned
Senior advocate for the petitioner submitted that inadvertently the
interim relief granted in terms of paragraph 6(B) is not incorporated
in the order. He requested that the same be incorporated in the
order.
Request
is granted. Order dated 25th
June 2010 be read with interim relief in terms of paragraph 6(B).
Paragraph
4 of the said order shall also read as under:
Mr.Devang
Nanavati, learned advocate waives service of rule on behalf of
respondent nos.1.3, 1.4 and 1.5.
Speaking
to Minutes stands disposed of.
(Ravi
R.Tripathi, J.)
/moin
Top