Gujarat High Court
Cema vs Bhavin on 4 March, 2010
Gujarat High Court Case Information System
Print
SCA/13831/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13831 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13832 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13835 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13837 of
2009
=========================================================
CEMA
ELECTRIC LIGHTING PRODUCTS INDIA PVT LTD - Petitioner(s)
Versus
BHAVIN
P PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR.VARUN
K.PATEL for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/03/2010
ORAL
ORDER
In
these petitions, on behalf of Nanavati Associates, request was made
by learned Advocate Ms. Samta Patel and, therefore, matters are
adjourned to 31.3.2010 but subsequently, respondents workmen Bhavin
Patel and Sheetal Soni remained present before this court and
produced affidavit in reply and, therefore, same are taken on record
and copy of petitioner is also supplied to this court which will be
served to other side means advocate for petitioner. Copy of reply has
been served to respondent no.2 by respondent no.1. Accordingly,
taking same on record, matters stands adjourned to 31.3.2010.
(H.K.
Rathod,J.)
Vyas
Top