Gujarat High Court High Court

M/S vs Paschim on 2 August, 2011

Gujarat High Court
M/S vs Paschim on 2 August, 2011
Author: A.L.Dave, Ms.Justice Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16638/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 16638 of 2010
 

In


 

FIRST
APPEAL No. 4894 of 2010
 

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


 

M/S
RUPAREL PLASTICS & 1 - Applicant(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR AMAR D
MITHANI for
Applicant(s) : 1 - 2. 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 28/12/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE A.L.DAVE)

1. Heard
learned advocate Mr. Mithani and learned advocate Ms. Maya Desai for
the respondents.

2. Learned
advocate Mr. Mithani states that the respondents have been served
only yesterday and he will be filing the service affidavit during the
course of the day today.

3. Ms.

Desai, on the other hand, states that she needs time to have detailed
instructions and study papers. Under the circumstances, S.O. to 19th
January, 2011.

4. By
way of ad-interim relief, the protection enjoyed by the appellant
during the pendency of the suit shall continue till further orders on
condition that the applicant deposits an amount of Rs.2,60,000/-
(Rupees Two lakh sixty thousand only) before the Trial Court within a
period of three weeks from today.

5. Ms.

Maya Desai, learned advocate waives service of writ of this order.

(
A.L. Dave, J. )

(
Harsha Devani, J. )

hki

   

Top