Gujarat High Court High Court

Saiyed vs Alimohammed on 14 August, 2008

Gujarat High Court
Saiyed vs Alimohammed on 14 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7733/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 7733 of 2008
 

In


 

APPEAL
FROM ORDER No. 229 of 2007
 

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


 

SAIYED
MOHMADISAHEB BADASAHEB BUKHARI & 4 - Petitioner(s)
 

Versus
 

ALIMOHAMMED
RAJE MANKANIJIA & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
MB GANDHI for Petitioner(s) : 1 - 5.MR CHINMAY M
GANDHI for Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1 -
4. 
MR DR BHATT for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
ORAL
ORDER

It
is reported by Mr.D.R.Bhatt, learned Advocate appearing on behalf of
the respondent that respondent No.5 has submitted application to
review earlier order and same is likely to come on Board on 22nd
August, 2008. Mr.M.B.Gandhi, learned Advocate appearing on behalf of
the applicants has submitted that so long as the order is in
existence, same is required to be complied with by the respondent. In
view of above and as a last chance, stand over to 29th
August, 2008. If by that time no order order is obtained by
respondent No.5 an appropriate order will be passed in the present
proceedings.

[M.R.Shah,J.]

satish

   

Top