Gujarat High Court
Shree vs Manharlal on 19 June, 2008
Gujarat High Court Case Information System
Print
CRA/111/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 111 of 2008
=========================================================
SHREE
JUNAGADH GRAIN SEEDS & SUGAR MERCHANT ASSOCIATION - Applicant
Versus
MANHARLAL
MAGANLAL RAJA & 2 ? Respondents
=========================================================
Appearance
:
MR
RC KAKKAD for
Applicant : 1,
None for Respondents : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 19/06/2008
ORAL
ORDER
Notice
pending admission returnable on 10.07.2008. Shri Mehul Shah, learned
counsel waives service of notice on behalf of respondent No. 3.
In
the meantime and till the returnable date, ad-interim relief in terms
of Para 9(C) is granted on usual terms.
To
be heard with Civil Revision Application No. 110 of 2008.
(S.R.BRAHMBHATT,
J.)
pallav
Top