Gujarat High Court High Court

Karnavati vs Pravinbhai on 7 July, 2011

Gujarat High Court
Karnavati vs Pravinbhai on 7 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6816/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 6816 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9503 of 2007
 

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


 

KARNAVATI
CLUB LIMITED THROUGH SECRETARY - Petitioner(s)
 

Versus
 

PRAVINBHAI
RAMBHAI PATEL & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
ASHISH H SHAH for Petitioner(s) : 1, 
MR IH SYED for Respondent(s)
: 1, 
M/S TRIVEDI & GUPTA for Respondent(s) : 2, 
MR RR
MARSHALL for Respondent(s) : 3, 
GOVERNMENT PLEADER for
Respondent(s) : 4, 
None for Respondent(s) :
5, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 27/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

By
way of last chance, petitioner – original respondent No.3 is
allowed to deposit further sum of Rs.10 crores with the State
Government by 7th July 2011.

Civil
Application stands disposed of.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top