Gujarat High Court
Navjivan vs Navjivan on 13 August, 2008
Gujarat High Court Case Information System
Print
SCA/56520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 565 of 2008
With
SPECIAL
CIVIL APPLICATION No. 3320 of 2008
==============================================
NAVJIVAN
TRUST KAMDAR MANDAL THRO' GENERAL SECRETARY - Petitioner(s)
Versus
NAVJIVAN
TRUST THRO' MANAGER - Respondent(s)
==============================================
Appearance
:
MR MUKUL SINHA for
Petitioner(s) : 1,
MR AK CLERK for Respondent(s) :
1,
==============================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 13/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Heard
the learned counsel for the parties on the question of interim
relief.
2. The
prayer for interim relief in SCA No.565 of 2008 is rejected.
The
prayer for interim relief in SCA No.3320 of 2008 is granted till
further orders.
3. We,
however, do hope and trust that the parties will work out an amicable
settlement of the disputes which are the subject-matter of these
petitions. The learned counsel will be at liberty to mention these
matters for placing the petitions for mediation.
Sd/-
(M.S.Shah,Actg.C.J.)
Sd/-
(D.H.Waghela,
J.)
(KMG
Thilake)
Top