Gujarat High Court High Court

Dakshin vs Kapilaben on 9 September, 2008

Gujarat High Court
Dakshin vs Kapilaben on 9 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12980/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 12980 of 2007
 

In


 

FIRST
APPEAL No. 3508 of 2007
 

 
 
=========================================================

 

DAKSHIN
GUJARAT VIJ CO. LTD. & 1 - Petitioner(s)
 

Versus
 

KAPILABEN
ASHOKBHAI HALPATI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD RANA for
Petitioner(s) : 1 - 2. 
DS AFF.NOT FILED (R) for Respondent(s) : 1
- 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

In
pursuance of the order dated 21/7/2008, it is clarified that the
interest which may be accrued on the Fixed Deposit shall be paid to
the original plaintiff. Rule is made absolute with no order as to
costs. Direct service is permitted.

(K.S.JHAVERI,
J.)

(ila)

   

Top