Gujarat High Court High Court

M/S vs Shri on 10 May, 2011

Gujarat High Court
M/S vs Shri on 10 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5663/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5663 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 133 of 2009
 

With


 

CIVIL
APPLICATION No. 5664 of 2011
 

In
 


SPECIAL
CIVIL APPLICATION No. 7256 of 2009
 

To


 

CIVIL
APPLICATION No. 5666 of 2011 

 

In
 


SPECIAL
CIVIL APPLICATION No. 7258 of 2009
 

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


 

M/S
MURARKA & SONS PVT LTD & 2 - Petitioner(s)
 

Versus
 

SHRI
RAJNISHKUMAR MURARKA & 8 - Respondent(s)
 

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


 

Appearance
: 
MR NALIN K
THAKKER for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
5, 5.2.1, 5.2.2,5.2.3 - 7. 
MR KIRTIDEV R DAVE for Respondent(s) :
2 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
 
ORAL
ORDER

Time
to remove the office objections is granted up to 13/06/2011 failing
which Registry is directed to notify the petitions on 15/06/2011 for
appropriate orders of dismissing the petitions for non-prosecution.

(M.R.

SHAH, J.)

siji

   

Top