Gujarat High Court
General vs Jhala on 11 September, 2008
Gujarat High Court Case Information System
Print
FA/442120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4421 of 2008
To
FIRST
APPEAL No. 4424 of 2008
With
CIVIL
APPLICATION No. 10641 of 2008
To
CIVIL
APPLICATION No. 10644 of 2008
=========================================================
GENERAL
MANAGER - Appellant(s)
Versus
JHALA
KIRITSINH MANUBHAI & 1 - Defendant(s)
=========================================================
Appearance
:
MARSHALL ASSOCIATES for appellant.
MR
APURVA DAVE AGP for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/09/2008
ORAL
ORDER
ADMIT.
[K.
S. JHAVERI, J.]
ORDER
IN CIVIL APPLICATIONS
Rule
returnable on 06.10.2008. Ad-interim relief in terms of Para-2(b) of
each of the applications.
[K.
S. JHAVERI, J.]
Pravin/*
Top