Gujarat High Court High Court

-2 vs 2 on 13 August, 2008

Gujarat High Court
-2 vs 2 on 13 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9864/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9864 of 2008
 

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

NAMASKAR
SAHAKARI SARAFI MANDALI LTD & ANR   

 

Versus
 

LAXMI
FERTILIZERS & ORS 

 

========================================== 
Appearance
: 
MR BS PATEL for
Petitioners:1-2 
MR KETAN SHAH for Respondents: 1,2  
MS.J
K.MEHTA for Respondent(s) : 3 -
6 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/08/2008  
 
ORAL ORDER

Heard Mr.B.S.Patel,
learned Advocate for the petitioners and Mr.Ketan Shah, learned
Advocate for respondents No.1 and 2.

RULE
returnable on 22nd
September, 2008. In the meantime, interim relief in terms of
para:-9(b) qua respondents No.1 and 2 and it shall operate qua the
other respondents. Direct Service is permitted.

Mr.Shah, learned
Advocate waives service of Rule on behalf of respondents No.1 and 2.

(RAVI
R.TRIPATHI, J.)

Amit/-

   

Top