Gujarat High Court
Kalyani vs Patel on 28 July, 2008
Gujarat High Court Case Information System
Print
SCA/9712/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9712 of 2008
==========================================
KALYANI
SHARP INDIA LTD - Petitioner(s)
Versus
PATEL
RADIO AND ELECTRICAL - Respondent(s)
==========================================
Appearance
:
MR ASHISH H
SHAH for Petitioner(s) : 1,
None for
Respondent(s) : 1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/07/2008
ORAL
ORDER
NOTICE for final
disposal returnable on 11th August, 2008 on condition that
the petitioner shall deposit the entire decretal amount with the
trial Court as per the judgement and decree with interest till date
on or before 4th August, 2008. Shri Ashish Shah, learned
advocate appearing on behalf of the petitioner has agreed to deposit
the said amount.
The petitioner shall also
deposit an amount of Rs. 5000/- before this Court, over and above
the aforesaid decretal amount on or before 4th August,
2008.
To be placed in the first
board.
Direct service is permitted.
(M.R. SHAH, J.)
siji
Top