Gujarat High Court Case Information System
Print
SCA/11169/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11169 of 2010
=========================================================
KANTIBHAI
NATHABHAI PATEL & 2 - Petitioner(s)
Versus
VALLABHBHAI
PRAHLADBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL S KARIEL for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/09/2010
ORAL
ORDER
When
the petition is taken up for hearing, learned advocate Mr. Kariel
appearing for the petitioner has submitted that the respondent in
present petition has filed a petition which is directed against the
same order which is impugned in the present petition. He further
submitted that in the said petition filed by the present respondent,
the Court has also granted interim relief and present petitioner has
preferred a Civil Application requesting the Court to vacate the
interim relief. He requested that in such facts, all the matters may
be heard together.
The
Registry is therefore, directed to take necessary steps to list
present petition and Special Civil Application No.8171 of 2010 with
Civil Application No10056 of 2010 in Special Civil Application
No.8171 of 2010 together, after obtaining necessary orders from the
Hon’ble the Chief Justice.
(K.M.THAKER,
J.)
(ila)
Top