Gujarat High Court Case Information System
Print
CA/5600/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5600 of 2009
In
FIRST
APPEAL No. 2120 of 2009
=========================================================
SHAH
GOVINDRAM PYARECHAND - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MRS
KRISHNA G RAWAL for Respondent(s) : 2,
MR KV SHELAT for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/02/2010
ORAL
ORDER
Heard
learned advocate Mr. Vyas appearing on behalf of applicant and
learned advocate Mr. K.V. Shelat appearing on behalf of opponent
Nos.3 and 4.
Learned
advocate Mrs. Rawal is appearing on behalf of opponent No.2.
Rule
is served to opponent No.1, but, no appearance is filed or no
advocate is engaged by opponent No.1.
I
have considered submissions made by both learned advocates and
considering submissions, rule is made absolute in terms of order
dated 12th May 2009.
Considering
request made by both learned advocates, registry is directed to
notify First Appeal No.2120 of 2009 for final hearing in 3rd
Week of June 2010.
Let
appellant may supply paper book meanwhile.
[H.K.
RATHOD, J.]
#Dave
Top