Gujarat High Court
Dhanlakshmi vs Jay on 25 November, 2010
Gujarat High Court Case Information System Print CA/3567/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 3567 of 2009 In FIRST APPEAL No. 1194 of 2009 ========================================= DHANLAKSHMI CHEMICALS & 1 - Petitioner(s) Versus JAY INDRAVADAN SANGHVI OWNER OF AANAL MARKETING CO & 1 - Respondent(s) ========================================= Appearance : MR GM JOSHI for Petitioner(s) : 1 - 3. MR NV GANDHI for Respondent(s) : 1, RULE UNSERVED for Respondent(s) : 2, ========================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 22/11/2010 ORAL ORDER
Heard
Mr Gandhi.
Ad
interim granted earlier is confirmed on the same terms and
conditions.
The
amount deposited of the applicant is permitted to be withdrawn, by
the respondents subject to the result of the Appeal.
Civil
Application stands disposed of accordingly.
(K.S.
Jhaveri,J.)
mary//
Top