Gujarat High Court High Court

General vs Jhala on 11 September, 2008

Gujarat High Court
General vs Jhala on 11 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/442120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4421 of 2008
 

To


 

FIRST
APPEAL No. 4424 of 2008 

 

With


 

CIVIL
APPLICATION No. 10641 of 2008
 

To


 

CIVIL
APPLICATION No. 10644 of 2008
 
 
=========================================================

 

GENERAL
MANAGER - Appellant(s)
 

Versus
 

JHALA
KIRITSINH MANUBHAI & 1 - Defendant(s)
 

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

 

Appearance
: 
MARSHALL ASSOCIATES for appellant. 
MR
APURVA DAVE AGP for Defendant(s) : 1 -
2. 
=========================================================


	 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

 
 


 

Date
: 11/09/2008 

 

ORAL
ORDER

ADMIT.

[K.

S. JHAVERI, J.]

ORDER
IN CIVIL APPLICATIONS

Rule
returnable on 06.10.2008. Ad-interim relief in terms of Para-2(b) of
each of the applications.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top