Gujarat High Court
Cema vs Jayeshbhai on 22 June, 2011
Gujarat High Court Case Information System Print SCA/3593/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3593 of 2011 ========================================================= CEMA ELECTRIC LIGHTING PRODUCTS (INDIA) PVT LTD - Petitioner(s) Versus JAYESHBHAI D PATEL & 1 - Respondent(s) ========================================================= Appearance : MR HASMUKH THAKKER for Petitioner(s) : 1, MR HASMUKH THAKKER for Petitioner(s) : 1, MRS SANGEETA N PAHWA for Respondent(s) : 1, MR SAMATA PATEL for NANAVATI ASSOCIATES for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 22/06/2011 ORAL ORDER
Heard
learned advocates appearing on behalf of respective parties.
This
Court has issued notice for interim relief on 18th
March, 2011 made it returnable on 27th
April, 2011.
Considering
submissions made by all learned advocates, ad-interim relief granted
by this Court in terms of paragraph 14(B) dated 18th
March, 2011 is confirmed till SCA is finally decided by this Court.
[H.K.
RATHOD, J.]
#Dave
Top