Gujarat High Court Case Information System
Print
CA/222/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 222 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12567 of 2009
=========================================================
TEXTILE
LABOUR ASSOCIATION - Petitioner(s)
Versus
SURESHCHANDRA
S GUPTA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Petitioner(s) : 1,
MR PH PATHAK for Respondent(s) : 1 - 2.
MS
VANDNA BHATT AGP for Respondent(s) : 3,
None for Respondent(s) :
4,
MR SI NANAVATI, SR. ADVOCATE FOR NANAVATI ASSOCIATES for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/03/2010
ORAL
ORDER
1. Heard
learned advocate Mr.D.S.Vasavada for applicant, learned advocate
Mr.P.H.Pathak for respondent Nos.1 and 2 original petitioners,
learned AGP Ms.Vandana Bhatt for respondent No.3 and learned Senior
Advocate Mr.S.I.Nanavati for respondent No.5.
2. I
have considered submissions made by learned advocates appearing for
respective parties. Considering the averments made in the
application, present application is allowed in terms of Para.4(A) and
the original petitioners are directed to supply the set of main SCA
along with all annexures to present applicant.
3. Learned
advocate Mr.Vasavada submitted that he has received the copy of
petition along with all annexures from Mr.Pathak and therefore, no
further set is required to be supplied by Mr.Pathak.
4. Therefore,
SCA No.12567 of 2009 is adjourned to 11.3.2010 as learned advocate
Mr.Pathak wants to amend the main petition.
5. Learned
advocate Mr.Pathak submitted that in SCA No.12567 of 2009, following
order has been passed by this Court.
S.O. to
2.3.2010. Ad. Interim relief granted earlier vide Court’s order in CA
No.13727 of 2009 on 30.12.2009 to continue till then.
6. In present
application, this Court has passed following order on 2.3.2010, which
remained continued till date.
1. Considering
the request, the matter is adjourned to 9th
March, 2010. This Court [Coram: S. R. Brahmbhatt,J.] passed an
order on 30.12.2009 in Civil Application No.13727 of 2009 which reads
as under:
2. Shri
Chudgar submits under instructions that till next date of hearing of
Special Civil Application No.12567 of 2009 i.e. 18th
January, 2010, the goods and machinery would not be removed and
status quo would be maintained qua the goods and machinery within the
premises of the respondent No.3.
2. Meanwhile
the order passed by this Court on 30.12.2009 shall remain continue
till next date.
7.
Accordingly, interim relief shall remain continue in SCA No.12567 of
2009 till next date of hearing.
(H.K.Rathod,J.)
(vipul)
Top