Gujarat High Court
Charu vs Aquaclear on 6 May, 2011
Gujarat High Court Case Information System
Print
SCA/6071/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6071 of 2011
=========================================================
CHARU
CHEMICALS & TECHNOLOGIES LTD THROUGH DIRECTOR - Petitioner(s)
Versus
AQUACLEAR
PRIVATE LIMITED THROUGH GENERAL MANAGER & AUTHORIZ -
Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/05/2011
ORAL
ORDER
Office
Objections to be removed on or before 13/6/2011, failing which the
registry is directed to notify the matter on 15/6/2011 for
appropriate order for dismissing the same for non-prosecution.
[M.R.
SHAH, J.]
rafik
Top