Gujarat High Court
Pepsico vs M/S on 21 January, 2011
Gujarat High Court Case Information System
Print
FA/110/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 110 of 2011
With
CIVIL
APPLICATION No. 748 of 2011
In
FIRST APPEAL No. 110 of 2011
=========================================================
PEPSICO
INDIA HOLDING PVT LTD & 2 - Appellant(s)
Versus
M/S
DHIRAJ K THAVRANI - Defendant(s)
=========================================================
Appearance
:
MS
ROOPAL R PATEL for
Appellant(s) : 1 - 3.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 21/01/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
ORDER
IN FA:
The
appeal is admitted.
ORDER
IN CA:
Rule
returnable on 28th February 2011.
Ad-interim
relief by way of stay of operation, implementation and execution of
the decree on condition that the applicant-appellant deposits the
entire awarded amount with costs and interest with the trial Court
within a period of four weeks from today.
Direct
service is permitted.
(A.L.
DAVE, J.) (V.M. SAHAI, J.)
zgs/-
Top