Gujarat High Court
Pashchim vs Rajesh on 8 February, 2011
Gujarat High Court Case Information System
Print
CA/12171/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12171 of 2010
In
FIRST
APPEAL No. 3126 of 2010
=========================================================
PASHCHIM
GUJARAT VIJ CO LTD & 1 - Petitioner(s)
Versus
RAJESH
HARJIBHAI BHANDERI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MD RANA for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
applicant-appellants are directed to deposit the entire decreetal
amount along with up-to-date interest within a period of one month.
List
on 10th March 2011.
(V.M.
SAHAI, J.)
(K.M.
THAKER, J.)
zgs/-
Top