Gujarat High Court
Dhanlakshmi vs Jay on 25 November, 2010
Gujarat High Court Case Information System
Print
CA/3567/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3567 of 2009
In
FIRST
APPEAL No. 1194 of 2009
=========================================
DHANLAKSHMI
CHEMICALS & 1 - Petitioner(s)
Versus
JAY
INDRAVADAN SANGHVI OWNER OF AANAL MARKETING CO & 1 -
Respondent(s)
=========================================
Appearance
:
MR GM JOSHI
for Petitioner(s) : 1 -
3.
MR NV GANDHI for Respondent(s) : 1,
RULE UNSERVED for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/11/2010
ORAL
ORDER
Heard
Mr Gandhi.
Ad
interim granted earlier is confirmed on the same terms and
conditions.
The
amount deposited of the applicant is permitted to be withdrawn, by
the respondents subject to the result of the Appeal.
Civil
Application stands disposed of accordingly.
(K.S.
Jhaveri,J.)
mary//
Top