Gujarat High Court
Dakshin vs Kapilaben on 9 September, 2008
Gujarat High Court Case Information System
Print
CA/12980/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 12980 of 2007
In
FIRST
APPEAL No. 3508 of 2007
=========================================================
DAKSHIN
GUJARAT VIJ CO. LTD. & 1 - Petitioner(s)
Versus
KAPILABEN
ASHOKBHAI HALPATI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MD RANA for
Petitioner(s) : 1 - 2.
DS AFF.NOT FILED (R) for Respondent(s) : 1
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/09/2008
ORAL
ORDER
In
pursuance of the order dated 21/7/2008, it is clarified that the
interest which may be accrued on the Fixed Deposit shall be paid to
the original plaintiff. Rule is made absolute with no order as to
costs. Direct service is permitted.
(K.S.JHAVERI,
J.)
(ila)
Top