Gujarat High Court
Khodaji vs Maize on 20 June, 2008
Bench: H.K.Rathod
CA/6887/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 6887 of 2008 In SPECIAL CIVIL APPLICATION No. 8119 of 2004 ========================================================= KHODAJI HOTHAJI THAKOR - Petitioner(s) Versus MAIZE PRODUCTS (A DIVISION OF SAYAJI IND.LTD. - Respondent(s) ========================================================= Appearance : MR MURALI N DEVNANI for Petitioner(s) : 1, NANAVATI & NANAVATI for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 20/06/2008 ORAL ORDER
Heard
learned advocate Mr. MN Devnani on behalf of applicant, learned
advocate Ms. RR Vyas for Nanavati & Nanavati appearing for
opponent.
Considering
the prayer made in this application, the main SCA no. 8119/2004 is
fixed for final hearing on 27/8/2008. Accordingly, Registry is
directed to notify the matter for final hearing.
In
view of the above observations and directions, present Civil
application is disposed of.
(H.K.RATHOD,
J)
asma