Gujarat High Court High Court

Appearance: vs Mr Suresh M Shah For on 5 September, 2011

Gujarat High Court
Appearance: vs Mr Suresh M Shah For on 5 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 5721 of 1996


           in


     APPEAL FROM ORDERNo 21     of 1996




     --------------------------------------------------------------
     STATE BANK OF SAURASHTRA
Versus
     SATYA AEROMATIC INDUSTRIES
     --------------------------------------------------------------
     Appearance:
          MR AS VAKIL for Petitioner
          MR SURESH M SHAH for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 24/07/96


ORAL ORDER

Mr. SM Shah learned advocate states that he has
no instruction to apppear in this civil application. He
seeks time to take instructions in this matter. The fact
that on the last occassion the matter was adjourned on
the objection raised by Mr. Shah that the present civil
application is not affirmed by the applicant. In the
meantime, the applicant has affirmed this civil
application. Another objection as stated is raised. In
view of the averments made in this application to the
effect that the opponent has not complied with the order
passed by this Court, I see no reasons to continue the
interim relief even for a day. In view of this, the
interim relief granted in the Civil Application No.
405/96 is vacated. This civil application is disposed of
accordingly.

Date:24.7.96(K. R. VYAS, J.)