Gujarat High Court High Court

Paresh vs Keval on 20 January, 2010

Gujarat High Court
Paresh vs Keval on 20 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10970/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10970 of 2009
 

with
 

SPECIAL
CIVIL APPLICATION No. 6980 of 2009
 

with
 

SPECIAL
CIVIL APPLICATION No. 3004 of
2007 
 
=========================================================

 

PARESH
BHOJANI - Petitioner(s)
 

Versus
 

KEVAL
KISHOR AGGARWAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR H PATHAK for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/01/2010 

 

 
 
ORAL
ORDER

The
party-in-person is present today. The matter has been called out
twice, but Mr.Mihir H.Pathak, learned counsel for the petitioner has
not remained present before the Court even on second call. The
party-in-person has raised an objection that there is interim relief
in favour of the petitioner but the learned counsel for the
petitioner is not remaining present before the Court.

List
on 25.01.2010. The interim relief, granted earlier, in Special Civil
Application No.10970 of 2009 shall continue till then.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top