Gujarat High Court High Court

Inamdar vs Laxmi on 8 March, 2010

Gujarat High Court
Inamdar vs Laxmi on 8 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8568/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 8568 of 2009
 

In


 

APPEAL
FROM ORDER No. 278 of 2009
 

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

 

INAMDAR
LAND DEVELOPERS PRIVATE LIMITED, THRO DIRECTOR, - Petitioner(s)
 

Versus
 

LAXMI
INDUSTRIES & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.RAVANI
with Mr. KAMAL M SOJITRA
for
Petitioner(s) : 1, 
MR AS VAKIL for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
ORAL
ORDER

In
view of the fact that the Appeal From Order is dismissed, this Civil
Application does not survive. The same is rejected accordingly.

(RAVI
R. TRIPATHI, J.)

karim

   

Top