Gujarat High Court High Court

Rajiv vs Dinesh on 6 October, 2008

Gujarat High Court
Rajiv vs Dinesh on 6 October, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/22520/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 225 of 2007
 

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


 

RAJIV
B SHAH - Petitioner(s)
 

Versus
 

DINESH
PHARMACEUTICALS PRIVATELIMITED - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HM PARIKH for Petitioner(s) : 1, 
MR DC DAVE for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 
ORAL
ORDER

This
Court has issued the notice on 19th December, 2007.
Pursuant to the notice Mr.D.C.Dave learned advocate has filed his
appearance on behalf of the respondent-Company and detailed affidavit
in reply is filed. The petitioner has also filed
affidavit-in-rejoinder. Several disputes are raised by the
respondent-Company. One of the main dispute is that
respondent-Company has also dealings with the sister concern of the
petitioner from whom the respondent-company has to recover a large
sum. Mr.Dave has made the statement that they are going to file a
suit against the sister concern on or before 20th October,
2008.

In
view of the above statement, matter is adjourned to 20th
October, 2008.

(K.A.PUJ,
J.)

ashish//

   

Top