Gujarat High Court High Court

Brady vs Ghanshyambhai on 30 September, 2008

Gujarat High Court
Brady vs Ghanshyambhai on 30 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9077/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9077 of 2008
 

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


 

BRADY
& MORRIS ENGINEERING COMPANY LIMITED - Petitioner(s)
 

Versus
 

GHANSHYAMBHAI
BHIKHABHAI PANCHAL - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DG SHUKLA for Petitioner(s) : 1, 
MR TR MISHRA for Respondent(s) :
1, 
MR UT MISHRA for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/09/2008 

 

ORAL
ORDER

Rule
returnable on 17th November, 2008.

Interim
relief to continue till final disposal of the matter.

Learned
advocate for the petitioner states that the award will be complied
with.

Liberty
to the parties to move the Court even before earlier than the fixed
date.

(S.R.BRAHMBHATT,
J.)

vijay*

   

Top