Gujarat High Court
Jayantibhai vs Gujarat on 14 July, 2010
Gujarat High Court Case Information System
Print
CA/7248/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 7248 of 2010
In
FIRST
APPEAL No. 1878 of 2010
=========================================================
JAYANTIBHAI
GANGABHAI BARIYA - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/07/2010
ORAL
ORDER
Interim
relief in terms of paragraph 5(C) on condition that the appellant
will deposit the decretal amount within six weeks from today with the
trial Court. If the amount is not deposited within the stipulated
time, the interim relief will automatically stand vacated. Civil
Application stands disposed.
(
M.D.Shah, J )
srilatha
Top