Gujarat High Court Case Information System
Print
SCA/4175/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4175 of 2011
=========================================================
MTZ
POLY FILMS LIMITED THROUGH MANAGER - Petitioner(s)
Versus
KANKSINH
K ATODARIYA - Respondent(s)
=========================================================
Appearance
:
MR
SJ SHAH for
Petitioner(s) : 1,MR ND SONGARA for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/04/2011
ORAL
ORDER
Heard
learned advocate Mr. SJ Shah on behalf of petitioner. Issue notice
to respondent returnable on 27/6/2011.
At
the time when this Court has issued notice, learned advocate Mr.
Shah prayed for interim relief. The award is dated 6/12/2010,
though, more than four months have passed, no steps have been taken
by petitioner to move this Court immediately. Therefore, when four
months have passed then one month is bound to be passed without any
difficulty. Therefore, apprehension which has been voiced by
learned advocate Mr. Shah is not well found.
Therefore,
at this stage, no interim relief is granted by this Court.
(H.K.RATHOD,
J)
asma
Top