Gujarat High Court
Rakesh vs Sardar on 26 February, 2010
Gujarat High Court Case Information System
Print
SCA/2392/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2392 of 2010
=========================================================
RAKESH
BIPINCHANDRA DESAI - Petitioner(s)
Versus
SARDAR
BHILADWALA PARDI PEOPLES CO OP BANK LTD - Respondent(s)
=========================================================
Appearance :
MR
RAVINDRA SHAH for
Petitioner(s) : 1,MRS KANAN R SHAH for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 26/02/2010
ORAL
ORDER
It
is an admitted position that appeal as well as interim stay
application are pending before the Tribunal against the award passed
by the learned Nominee.
Under
these circumstances, the present petition does not deserve to be
entertained, hence dismissed.
It
is observed that in the event the petitioner moves the Tribunal, the
Tribunal shall consider the application for interim injunction in
accordance with law.
[JAYANT
PATEL, J.]
jani
Top