Gujarat High Court
Paramjitsinh vs I on 9 July, 2010
Gujarat High Court Case Information System
Print
CA/13823/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13823 of 2008
In
FIRST
APPEAL No. 5496 of 2008
=========================================================
PARAMJITSINH
BHATIA - Petitioner(s)
Versus
I
C I C I BANK LTD - Respondent(s)
=========================================================
Appearance
:
MR
VIKRAM J THAKOR for
Petitioner(s) : 1,
MR DHARMESH V SHAH for Respondent(s) : 1,
MR
LALIT M PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/07/2010
ORAL
ORDER
Learned
advocate Mr.Thakor for the applicant submitted that the applicant has
not complied with the order dated 19.3.2010 passed in this Civil
Application. In view of the above, interim relief granted by this
Court is hereby vacated and the application is dismissed. Rule is
discharged.
It
is hereby clarified that the respondent-bank is at liberty to take
appropriate steps for recovery of the amount as per the decree passed
by the trial Court.
(
M.D.Shah, J )
srilatha
Top