Gujarat High Court
Civil Application No. 421 Of 2005 vs Unknown on 30 March, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No. 421 of 2005
in
FIRST APPEAL No. 73 of 2005
----------------------------------------------------------
INDIAN AIRLINES CORP.
Versus
MRS. RAJKUMAR SHARMA
----------------------------------------------------------
Appearance:
1. Civil Application No. 421 of 2005
MR BJ SHELAT with
MR GN SHAH for Petitioner
.......... for Respondents
----------------------------------------------------------
CORAM : HON'BLE MISS JUSTICE R.M.DOSHIT
and
HON'BLE MR.JUSTICE S.R.BRAHMBHATT
Date of Order: 01/02/2005
ORAL ORDER
(Per : HON’BLE MISS JUSTICE R.M.DOSHIT)
Rule returnable on 5th April, 2005. Pending the
Appeal, there shall be ad interim stay in terms of
paragraph 13 (a) on condition that the decreetal amount
is deposited in this Court on or before 31st March, 2005.
{Miss R.M Doshit, J.}
{S.R Brahmbhatt, J.}
Prakash*