Gujarat High Court High Court

Ramkumar vs O.L on 28 February, 2011

Gujarat High Court
Ramkumar vs O.L on 28 February, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/115/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 115 of 2008
 

In
 


O.J.APPEAL No. 93 of 2008
 

To


 

CIVIL
APPLICATION No. 129 of 2008
 

In
 


O.J.APPEAL No. 107 of
2008 
=========================================================

 

RAMKUMAR
SUKHCHANDAN GUPTA - Applicant(s)
 

Versus
 

O.L.
OF THE NAVJIVAN MILLS COMPANY LTD. & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RS SANJANWALA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
GAURAV S MATHUR for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 28/02/2011 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. Considering
the circumstances, it appears that, earlier, interim order was
granted for maintenance of status
quo
in respect of the property in question, which are in possession of
the applicant, herein. If the said interim relief is not continued,
it may create an irreversible situation pending appeal, and
particularly, when all the appeals are
admitted. Hence, interim order granted earlier stands CONFIRMED.

2. All
the applications are DISPOSED
of, accordingly.

(JAYANT
PATEL,J.)

(Ms.

B.M.TRIVEDI,J.)

Umesh/

   

Top