Gujarat High Court Case Information System
Print
LPA/112920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1129 of 2008
In
SPECIAL
CIVIL APPLICATION No. 7694 of 2008
With
CIVIL
APPLICATION No. 11676 of 2008
In
LETTERS PATENT APPEAL No. 1129 of 2008
=============================================
M/S
VASANT DYEING & PRINTING WORKS & 1 - Appellant(s)
Versus
ARCIL
- Respondent(s)
=============================================
Appearance
:
MR
DHARMESH J GURJAR for Appellant(s) : 1 - 2.MR PRADIP J PATEL for
Appellant(s) : 1 - 2.
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/09/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Since
the learned Single Judge has merely relegated the appellants to avail
of the alternative remedy before the Appellate Tribunal, we see no
reason to interfere with the order under appeal. If the appellants
move the Appellate Tribunal within one week from today, we are sure
that the Appellate Tribunal will consider the appellants’ application
for stay expeditiously.
We
may not be treated to have expressed any opinion on the merits of the
contentions raised in the appeal.
Subject
to the above observations, the appeal is dismissed. The civil
application for stay is also dismissed.
(M.S.
SHAH, J.) (AKIL KURESHI, J.)
zgs/-
Top