Gujarat High Court
Impotex vs Jaideep on 13 May, 2010
Gujarat High Court Case Information System
Print
CA/5306/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING STAY No. 5306 of 2010
In
FIRST
APPEAL No. 1998 of 2008
=========================================================
IMPOTEX
INTERNATIONAL - Petitioner(s)
Versus
JAIDEEP
ASSOCIATES - Respondent(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Petitioner(s) : 1,
MR BD KARIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
No
disbursement is considered appropriate. However, the amount
deposited with the Court will be deposited in cumulative deposit
scheme with a Nationalised Bank, to be renewed automatically during
the pendency of appeal. Civil application stands disposed of
accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top