Gujarat High Court
Asheshbhai vs Sukal on 21 February, 2011
Gujarat High Court Case Information System
Print
CA/12808/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INJUNCTION No. 12808 of 2007
In
APPEAL
FROM ORDER No. 371 of 2007
=========================================================
ASHESHBHAI
SHANTILAL PATEL & 2 - Petitioner(s)
Versus
SUKAL
JANAKKUMAR MULSHANKAR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
AJ PATEL for
Petitioner(s) : 1 - 3.
RULE SERVED BY DS for Respondent(s) : 1 -
2.
MR SUNIL S JOSHI for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/02/2011
ORAL
ORDER
Heard.
As a result of hearing and perusal of records, ad-interim relief
granted earlier is confirmed. Application is allowed accordingly.
Rule is made absolute. Main matter to come up for hearing on
21.03.2011.
(K.S.
JHAVERI, J.)
Divya//
Top