Gujarat High Court
State vs Bharat on 6 September, 2010
Gujarat High Court Case Information System
Print
CA/3866/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3866 of 2009
In
FIRST
APPEAL No. 848 of 2007
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
BHARAT
VIJAY CONSTRUCTION CO. - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK NANAVATI, AGP for Petitioner(s) : 1 - 2.
MRNIRAVRMISHRA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that the decree is of 2005, the appeal is of 2007 and it was
admitted as back as on 23.9.2008. It is not reported as to whether
any execution proceedings are initiated or not.
Under
these circumstances, the present application is not required to be
entertained. In the event any execution proceedings are filed, the
applicant shall be at liberty to file fresh application. The
application is disposed of accordingly.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top