Gujarat High Court High Court

Saloni vs Gujarat on 14 August, 2008

Gujarat High Court
Saloni vs Gujarat on 14 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12042/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12042 of 2007
 

In


 

APPEAL
FROM ORDER No. 330 of 2007
 

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

 

SALONI
ELECTRONICS & CONTROL (SELCO) & 1 - Petitioner(s)
 

Versus
 

GUJARAT
ELELCTRONICS & CONTROLS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
 
ORAL
ORDER

Present
application has been filed by the original defendants for an
appropriate interim order/ relief staying the order passed below
Notice of Motion passed by the learned trial Court dated 31.7.2007 in
Regular Civil Suit No. 1230 of 2007, by which the learned Chamber
Judge, City Civil Court has partly allowed the said Notice of Motion
granting the injunction in terms of para 24(A) and 24(C) of the
Notice of Motion.

Considering
the fact that the said order passed below Notice of Motion is in
operation since 31.7.2007 and granting of interim relief staying the
said order would allowing the appeal from order, without deciding the
same finally, therefore, the said prayer is rejected. Present Civil
Application is accordingly dismissed.

(M.R.

Shah, J.)

Kaushik

   

Top