Gujarat High Court
Pirzada vs Union on 28 August, 2008
Gujarat High Court Case Information System
Print
LPA/85220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 852 of 2008
In
SPECIAL
CIVIL APPLICATION No. 15913 of 2007
With
CIVIL
APPLICATION No. 9901 of 2008
In
LETTERS PATENT APPEAL No. 852 of
2008
=================================================
PIRZADA
SAIYED BAHAUDDIN B KADRI - Appellant(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=================================================
Appearance :
MR
MOHMEDSAIF HAKIM for Appellant(s) : 1,
MR HARIN P RAVAL for
Respondent(s) : 1,
MR ANSHIN H. DESAI for Respondent
2,
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 28/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
ORDER
IN APPEAL:
The
Letters Patent Appeal is admitted.
It is clarified that
pendency of this Appeal does not preclude the Civil Court from
proceeding with the hearing of Regular Civil Suit No.18 of 2007 and
deciding the same in accordance with law.
ORDER
IN CA:
Mr.
Kharadi, learned advocate for the applicant, does not press for
interim relief and hence the Civil Application is dismissed as not
pressed.
(M.S.
SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
[sn
devu] pps
Top