Gujarat High Court High Court

Jaisukhbhai vs Paschim on 15 July, 2010

Gujarat High Court
Jaisukhbhai vs Paschim on 15 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11494/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11494 of 2009
 

In


 

FIRST
APPEAL No. 4151 of 2009
 

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

 

JAISUKHBHAI
KANJIBHAI - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ COMPANY LTD THROUGH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

Having
heard the learned advocate for the applicant and having regard to the
facts and circumstances of the case, interim relief in terms of
prayer para 4(B) is granted on condition that the decretal amount
with interest will be deposited with the court below within six weeks
from today failing which, the interim relief granted by this Court by
this order will stand vacated forthwith automatically. This
application stands disposed of. Direct service is permitted.

(M.D.SHAH,J.)

radhan

   

Top