Gujarat High Court
Ramniklal vs Navdeep on 4 October, 2011
Gujarat High Court Case Information System
Print
LPA/1345/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1345 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6021 of 2011
=========================================================
RAMNIKLAL
KANJIBHAI PARMAR - Appellant(s)
Versus
NAVDEEP
CHEMICALS PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
SK BUKHARI for
Appellant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
ORDER
IN APPEAL
Appeal
is admitted.
Issue
notice to the respondents returnable on 27th
February, 2012. Direct service is permitted.
ORDER
IN CIVIL APPLICATION.
Heard
learned counsel for the applicant. Considering the facts and
circumstances of the case, we are not inclined to interfere with the
interim order granted by the learned Single judge on 25th
July, 2011. Therefore, the Civil application is rejected.
[V.M.
SAHAI,J.]
[K.S.JHAVERI,J.]
pawan
Top