Gujarat High Court High Court

Pedva vs Unknown on 11 July, 2008

Gujarat High Court
Pedva vs Unknown on 11 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2607/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 2607 of 2007
 

In


 

APPEAL
FROM ORDER No. 131 of 1995
 

=========================================================


 

PEDVA
KANJI JETHA & 3 - Applicant(s)
 

Versus
 

SORATHIYA
DHANJI NARAN - Opponent(s)
 

=========================================================
Appearance : 
MR
NL RAMNANI for Applicant(s) : 1 - 4. 
MR TUSHAR
MEHTA for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
ORAL
ORDER

Mr.N.L.Ramnani,
learned Advocate appearing on behalf of the applicant has tendered
affidavit sworned by him withdrawing all allegations against the
learned Judge and withdrawing the letter written to the Hon’ble Chief
Justice and has tendered unconditional apology and requested to hear
and decide and dispose of Appeal from Order on merits. He has
submitted that similar affidavit of applicant will be filed on or
before the next date of hearing. Under the circumstances, stand over
to 23rd July, 2008 the date convenient to the learned
Advocates appearing on behalf of the respective parties.

[M.R.Shah,J.]

satish

   

Top