Gujarat High Court Case Information System
Print
CA/6065/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 6065 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6041 of 2008
=========================================================
MANJIBHAI
VIRJIBHAI TEJANI & 11 - Petitioner(s)
Versus
KUMUDKUMARIBA
JYOTINDRASINHJI JADEJA - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL H RATHOD for
Petitioner(s) : 1 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4,3.2.5 - 12.
MR
MITUL K SHELAT for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/07/2008
ORAL ORDER
The
applicants have preferred present application with a request to
vacate the interim relief granted by the Court by order dated
10.4.2008. Mr. Shelat appears for the opponent and he submits that
the main petition in which the said order dated 10.4.2008 is passed,
is to come up on 17.7.2008 and that therefore, the present
application may also be adjourned to 17.7.2008 and may be taken up
for hearing on 17.7.2008. Mr. Rathod objects to such a request and
submits that the Court has passed the order dated 10.4.2008 when the
respondent could not enter the appearance and that therefore, were
not present at the time when the order was passed. He further submits
that the construction is stayed by the Court by the said order dated
10.4.2008 and therefore, on the part of the applicants there is
urgency for hearing of this application. Considering the submissions
of Mr. Rathod, let main matter i.e. special civil application No.6041
of 2008 be listed for further hearing along with this application on
8.7.2008. Civil Application No.5085 of 2008 preferred by the present
opponent be also listed along with the said matters.
[K.M.Thaker,
J.]
kdc
Top