Gujarat High Court
Shah vs Rana on 29 April, 2010
Gujarat High Court Case Information System
Print
SCA/858/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 858 of 2010
=========================================================
SHAH
SILK CORPORATION THRO. DIPAN JAYANTILAL SHAH - Petitioner(s)
Versus
RANA
SHIRISHBHAI HARGOVINDBHAI - Respondent(s)
=========================================================
Appearance
:
MRPPKASVALA
for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/04/2010
ORAL
ORDER
Heard
learned advocate Mr.P.P.Kashvala appearing on behalf of petitioner.
Rule is issued by this Court and it is served to respondent, even
though, no advocate is engaged by respondent and no appearance is
filed. Therefore, Ad-interim relief granted by this Court on
29.03.2010, is confirmed till Special Civil Application is finally
decided.
(H.K.RATHOD,
J.)
..mitesh..
Top