Gujarat High Court
National vs Rajnikant on 13 May, 2011
Gujarat High Court Case Information System
Print
CA/4878/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4878 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 501 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4260 of 1992
=========================================================
NATIONAL
TEXTILES CORPORATION (GUJARAT) LTD. & 2 - Petitioner(s)
Versus
RAJNIKANT
A. POTNIS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BIREN A VAISHNAV for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 13/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
RULE returnable
on 22nd
July 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top