Gujarat High Court
Brady vs Ghanshyambhai on 30 September, 2008
Gujarat High Court Case Information System
Print
SCA/9077/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9077 of 2008
=========================================================
BRADY
& MORRIS ENGINEERING COMPANY LIMITED - Petitioner(s)
Versus
GHANSHYAMBHAI
BHIKHABHAI PANCHAL - Respondent(s)
=========================================================
Appearance :
MR
DG SHUKLA for Petitioner(s) : 1,
MR TR MISHRA for Respondent(s) :
1,
MR UT MISHRA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/09/2008
ORAL
ORDER
Rule
returnable on 17th November, 2008.
Interim
relief to continue till final disposal of the matter.
Learned
advocate for the petitioner states that the award will be complied
with.
Liberty
to the parties to move the Court even before earlier than the fixed
date.
(S.R.BRAHMBHATT,
J.)
vijay*
Top