Gujarat High Court High Court

Ramniklal vs Navdeep on 4 October, 2011

Gujarat High Court
Ramniklal vs Navdeep on 4 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1345/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1345 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6021 of 2011
 

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

 

RAMNIKLAL
KANJIBHAI PARMAR - Appellant(s)
 

Versus
 

NAVDEEP
CHEMICALS PVT LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK BUKHARI for
Appellant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

ORDER
IN APPEAL

Appeal
is admitted.

Issue
notice to the respondents returnable on 27th
February, 2012. Direct service is permitted.

ORDER
IN CIVIL APPLICATION.

Heard
learned counsel for the applicant. Considering the facts and
circumstances of the case, we are not inclined to interfere with the
interim order granted by the learned Single judge on 25th
July, 2011. Therefore, the Civil application is rejected.

[V.M.

SAHAI,J.]

[K.S.JHAVERI,J.]

pawan

   

Top