Gujarat High Court High Court

Mangalbhai vs Aryodaya on 6 August, 2008

Gujarat High Court
Mangalbhai vs Aryodaya on 6 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1035/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1035 of 1986
 

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

 

MANGALBHAI
AMTHABHAI - Petitioner(s)
 

Versus
 

ARYODAYA
SPINNING AND WEAVING COMPANY LTD., - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
AKIL KURESHI) for
Petitioner(s) : 1, 
NOTICE
UNSERVED for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 06/08/2008 

 

 
ORAL
ORDER

Ad-interim
relief granted vide order dated 25th July, 1991 stands
confirmed.

The
office is directed to issue fresh Notice to the appellant as well as
original respondent in First Appeal No. 640 of 1991, for hearing of
the matter, making it returnable on 13th October, 2008.

The
application stands disposed of accordingly. Rule is made absolute.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top