Gujarat High Court
Sakar vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
SCA/863220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8632 of 2008
=========================================================
SAKAR
GLAZED TILES PVT LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
UI VYAS for
Petitioner(s) : 1,
MS B. KOTECHA, AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1,
NOTICE NOT RECD BACK
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 21/08/2008
ORAL
ORDER
Rule.
By interim order, there shall be stay against recovery, but on
condition that the petitioner shall also not transfer or alienate the
property in question without express leave of this Court.
21.8.2008 (Jayant
Patel, J.)
vinod
Top