Gujarat High Court High Court

Jayantibhai vs Gujarat on 14 July, 2010

Gujarat High Court
Jayantibhai vs Gujarat on 14 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7248/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 7248 of 2010
 

In


 

FIRST
APPEAL No. 1878 of 2010
 

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

 

JAYANTIBHAI
GANGABHAI BARIYA - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAV C THAKKAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/07/2010 

 

 
 
ORAL
ORDER

Interim
relief in terms of paragraph 5(C) on condition that the appellant
will deposit the decretal amount within six weeks from today with the
trial Court. If the amount is not deposited within the stipulated
time, the interim relief will automatically stand vacated. Civil
Application stands disposed.

(
M.D.Shah, J )

srilatha

   

Top