Gujarat High Court High Court

Navsarjan vs Suresh on 22 March, 2011

Gujarat High Court
Navsarjan vs Suresh on 22 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16961/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 16961 of 2010
 

In


 

APPEAL
FROM ORDER No. 394 of 2010
 

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

 

NAVSARJAN
MOTOR & 4 - Petitioner(s)
 

Versus
 

SURESH
RAMANLAL SHAH & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1 - 2. 
MRS
KETTY A MEHTA for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/03/2011
 

ORAL
ORDER

The
ad interim relief granted earlier by this Court stands confirmed on
condition that the Bank Guarantee which is of scheduled bank, will be
continued till final disposal of the First
Appeal as well as the suit and non-extension of the Bank
Guarantee will amount to breach of present order, failing which
present order will stand vacated.

Rule
is made absolute to the aforesaid extent.

(K.S.

Jhaveri, J)

Aakar

   

Top