Gujarat High Court
Rajiv vs Prasannavadan on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/2803/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2803 of 2011
In
FIRST
APPEAL No. 790 of 2011
=========================================================
RAJIV
S PANDYA - Petitioner(s)
Versus
PRASANNAVADAN
M MEHTA & 6 - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT P PATEL for
Petitioner(s) : 1,
MR HARSHIT S TOLIA for Respondent(s) : 1,
None
for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/07/2011
ORAL
ORDER
Heard.
The applicant has not produced copy of the Trust Deed on record and
therefore, the request for stay of the impugned order cannot be
granted. Hence, the application stands rejected.
It
shall be open to the applicant to move for early hearing after the
pleadings are over.
[K.
S. JHAVERI, J.]
Pravin/*
Top