Gujarat High Court High Court

Vishnubhai vs Osho on 24 February, 2011

Gujarat High Court
Vishnubhai vs Osho on 24 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11408/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11408 of 2009
 

In


 

FIRST
APPEAL No. 4124 of 2009
 

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

 

VISHNUBHAI
PATEL & 2 - Petitioner(s)
 

Versus
 

OSHO
VENTURES FZE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAVIN K PAHWA for
Petitioner(s) : 1 - 3. 
MR RAVI KARNAVAT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 24/02/2011 

 

ORAL
ORDER

Heard
Mr.N.K.Pahwa, learned counsel representing the applicants and
Mr.Jishu Saha, learned counsel with Mr.Ravi Karnavat, learned
advocate for the respondent. It is submitted by both the learned
counsel that the matter before the learned Arbitrators will come on
14/15.04.2011 and this matter may be kept after that date.

Considering
the submissions, the matter to be listed on 18.04.2011. Till then,
the statement made earlier, which continued till today, shall
continue till 18.04.2011.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top