Gujarat High Court High Court

S vs Unknown on 9 February, 2011

Gujarat High Court
S vs Unknown on 9 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/442/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 442 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 10685 of 2009
 

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

 

S
K PARMAR - Applicant(s)
 

Versus
 

GUJARAT
NARMADA VALLEY FERILIZER COMPANY LTD & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MM SAIYED for
Applicant(s) : 1, 
MR KASHYAP R JOSHI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/02/2011
 

ORAL
ORDER

Heard. In view of the averments made in the application, the same
is hereby allowed in terms of paragraphs 5(a) and 5(c). The main
petition is restored to its original file. The application stands
disposed of accordingly.

With
the consent of the learned advocates for both the sides, the matter
be taken up for hearing today i.e. on 09th February 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top