Gujarat High Court Case Information System
Print
CA/11765/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 11765 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7809 of 2008
=========================================================
TRIBHUVANBHAI
NARANDAS PATEL - Petitioner(s)
Versus
TRIBHOVANBAUG
CO OP HOUSING SOCIETY LTD & 5 - Respondent(s)
=========================================================
Appearance
:
MR
KM PATEL, SR. ADVOCATE with MR DIPAK R DAVE
for
the Petitioner
MR TUSHAR MEHTA for Respondent(s) : 1,
VIRAL K
SHAH for Respondent(s) : 2,
None for Respondent(s) : 3 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/10/2010
ORAL
ORDER
1. After
the matter was disposed of, learned senior advocate Mr. K.M. Patel
with Mr. Dipak R. Dave, mentioned the matter at 2.30 p.m. and stated
that though it was understood yesterday that, an undertaking of
‘transferee’, who is proposed to be joined as party in the suit by
the plaintiff, will be filed, an undertaking is filed by
‘transferor’, who is already a party in the suit.
2. This
is a fit case wherein a notice for contempt is required to be issued.
The Court keeps the matter for that purpose on 26th
October 2010.
3. In
light of the fact that learned advocate Mr. Viral K. Shah has filed
undertaking of ‘transferor’ and not ‘transferee’, interim relief,
as prayed for in the Civil Application, is granted. The Trial Court
is restrained from pronouncing judgment.
4. Registry
is directed to communicate this order telephonically to the learned
Judge. Learned senior advocate Mr. K.M. Patel to intimate to his
counterparts about this order telephonically, who, in turn, request
the Trial Court not to pronounce the judgment till 25th
October 2010.
(RAVI
R.TRIPATHI, J.)
omkar
Top