Gujarat High Court High Court

Regional vs Chhagan on 21 September, 2011

Gujarat High Court
Regional vs Chhagan on 21 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5525/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5525 of 2011
 

In


 

FIRST
APPEAL No. 1431 of 2011
 

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

 

REGIONAL
MANAGER, CENTRAL WAREHOUSING CORPORATION, - Petitioner(s)
 

Versus
 

CHHAGAN
GOVABHAI CHAMAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADIP D BHATE for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3. 
SERVED
BY AFFIX.-(R) for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 21/09/2011 

 

ORAL
ORDER

It
appears from the record that the Rule issued to respondent Nos.1 to
3-original claimants, has been duly served but none has filed
appearance on their behalf.

Hence,
order dated 03.05.2011 passed by this Court in this application is
hereby confirmed till final disposal of First Appeal No.1431 of 2011.

So
far as the order with respect to investment and disbursement of the
amount deposited by the petitioner is concerned, respondent Nos.1 to
3 are at liberty to draw attention of this Court to the same, if they
desire.

In
view of the above, this application is disposed of. Rule is made
absolute accordingly.

(G.B.SHAH,
J.)

Hitesh

   

Top