Gujarat High Court High Court

Hotel vs Naresh on 8 November, 2011

Gujarat High Court
Hotel vs Naresh on 8 November, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15685/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15685 of 2011
 

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

 

HOTEL
WHITE ROSE - Petitioner(s)
 

Versus
 

NARESH
CHAUHAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UT MISHRA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 08/11/2011 

 

 
 
ORAL
ORDER

Heard learned Advocate
Mr.U.T.Mishra for the petitioner.

2. Learned Advocate for
the petitioner invited attention of the Court to Annexure-A, dated
15.11.2004 and Annexure-B, dated 15.11.2004. Learned Advocate for
the petitioner also invited attention of the Court to
Misc.Application produced at Annexure-E. Learned Advocate for the
petitioner then invited attention of the Court to the award passed in
Reference No.124 of 2005 dated 15.04.2010 and also to the order
passed below Misc.Application No.23 of 2010 dated 02.08.2011.

3. The matter requires
consideration.

RULE. NOTICE
as to interim relief returnable on 28.11.2011. Ad
interim relief in terms of para-11-(B).

Direct service
permitted today.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top