Gujarat High Court
A.E.C.Ltd vs Pradumanrai on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/954/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 954 of 2005
In
APPEAL
FROM ORDER No. 73 of 2005
=========================================================
A.E.C.LTD.
(NOW TORRENT POWER AEC LTD.) - Petitioner(s)
Versus
PRADUMANRAI
JATASHANKAR BHATT - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR SUREN M SHAH
for Respondent(s) : 1.2.1, 1.2.2,1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2010
ORAL
ORDER
Heard.
This Court vide order dated 05th May 2005
has admitted the application and granted interim relief. The same has
been continued even till date. Hence, the same stands confirmed. The
application stands disposed of accordingly. Rule is made absolute
with no order as to costs.
(K.S.
Jhaveri, J)
Aakar
Top