Gujarat High Court
Jaisukhbhai vs Paschim on 15 July, 2010
Gujarat High Court Case Information System
Print
CA/11494/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11494 of 2009
In
FIRST
APPEAL No. 4151 of 2009
=========================================================
JAISUKHBHAI
KANJIBHAI - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ COMPANY LTD THROUGH - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/07/2010
ORAL
ORDER
Having
heard the learned advocate for the applicant and having regard to the
facts and circumstances of the case, interim relief in terms of
prayer para 4(B) is granted on condition that the decretal amount
with interest will be deposited with the court below within six weeks
from today failing which, the interim relief granted by this Court by
this order will stand vacated forthwith automatically. This
application stands disposed of. Direct service is permitted.
(M.D.SHAH,J.)
radhan
Top