Gujarat High Court High Court

Civil Application No. 421 Of 2005 vs Unknown on 30 March, 2011

Gujarat High Court
Civil Application No. 421 Of 2005 vs Unknown on 30 March, 2011
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No. 421 of 2005
           in
     FIRST APPEAL No. 73 of 2005



     ----------------------------------------------------------
     INDIAN AIRLINES CORP.
Versus
     MRS. RAJKUMAR SHARMA
     ----------------------------------------------------------
     Appearance:
     1. Civil Application No. 421 of 2005
          MR BJ SHELAT with
          MR GN SHAH for Petitioner
          .......... for Respondents
     ----------------------------------------------------------



                         CORAM : HON'BLE MISS JUSTICE R.M.DOSHIT
                                                             and
                               HON'BLE MR.JUSTICE S.R.BRAHMBHATT
                                       Date of Order: 01/02/2005



     ORAL ORDER

(Per : HON’BLE MISS JUSTICE R.M.DOSHIT)

Rule returnable on 5th April, 2005. Pending the
Appeal, there shall be ad interim stay in terms of
paragraph 13 (a) on condition that the decreetal amount
is deposited in this Court on or before 31st March, 2005.

{Miss R.M Doshit, J.}

{S.R Brahmbhatt, J.}

Prakash*