Gujarat High Court
Limited vs Unknown on 19 October, 2011
Gujarat High Court Case Information System
Print
CA/7225/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No.7225 of 2011
In
FIRST
APPEAL No.2062 of 2011
=====================================================
INDO
COMPUTECH SOFTWARE HARDWARE SYSTEMS
LIMITED
& 2 - Petitioner(s)
Versus
GUJARAT
NARMADA VALLEY FERTILIZERS CO LTD-Opponent
=====================================================
Appearance
:
MS RUPAL K THAKORE for Applicant
(s) : 1 - 3.
None for Opponent (s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
RULE
returnable on 22.11.2011. By
ad-interim order, there shall be stay against execution and operation
of the judgment and decree passed by the trial Court on condition
that applicant No.1 deposits the entire decreetal amount with the
trial Court before the returnable date. It is made clear that if the
amount is not deposited and condition is not complied with, the
opponent-original plaintiff shall be at liberty to execute the decree
against applicant No.1.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[R.M.CHHAYA,
J ]
***
Bhavesh*
Top