Gujarat High Court Case Information System
Print
CA/10499/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10499 of 2009
In
FIRST
APPEAL No. 3744 of 2009
=========================================================
PRAVIN
CHATRABHUJ THAKKAR - Petitioner(s)
Versus
THAKKAR
LILAVANTI BAHEN CHATRABHUJ WD/O CHATRABHUJ ODHAVJI & 110 -
Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1,
None for
Respondent(s) : 1,
MR PREMAL R JOSHI for Respondent(s) : 1.2.1,
1.2.2, 1.2.4, 1.2.5,1.2.6
DELETED for Respondent(s) : 1.2.3
MR
DK CHAUDHARI for Respondent(s) : 2 - 6.
MR MEHUL SHARAD SHAH for
Respondent(s) : 7 -
11.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
S.M. Shah, learned counsel for the applicant states under
instructions of his client that talks of settlement are going on and,
therefore, he has instructions to withdraw the application. But he
states that in case, if the settlement is not materialized, he may be
at the liberty to file application for interim injunction.
Mr.
Mehul Sharad Shah as well as Mr. Premal Joshi, learned counsels for
respective opponents state that as per their instructions, there are
no talks of settlement.
Disposed
of as withdrawn. Rule is discharged.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top