Gujarat High Court Case Information System
Print
CA/3015/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 3015 of 2003
In
SPECIAL
CIVIL APPLICATION No. 6663 of 2001
=========================================================
M.I.
PATEL - Petitioner(s)
Versus
DEAN
& 3 - Respondent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Petitioner(s) : 1,
MR NIRAJ SONI ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2010
ORAL
ORDER
Present
application has been preferred by the applicant for interim relief.
Granting
of interim relief as prayed for would tantamount to allowing the
main Special
Civil Application. Therefore, the interim relief
cannot be granted. However the nature of controversy in the main
petition, the Registry can be directed to place on Board for final
hearing. Under the circumstances, the present application is
dismissed. However, the Registry is directed to notify the main
petition being Special
Civil Application No. 6663 of 2001 for final hearing
in the week commencing from 22/11/2010.
[M.R.
SHAH, J.]
rafik
Top