Gujarat High Court High Court

========================================= vs None For on 19 July, 2011

Gujarat High Court
========================================= vs None For on 19 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/73/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 73 of 2011
 

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

RACHNA
CORPORATION
 

Versus
 

SHILPA
FILAMENT PVT LTD 

 

========================================= 
Appearance
: 
MR FB BRAHMBHATT for
Petitioner 
None for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
ORAL
ORDER

When
the matter is taken up for hearing, learned advocate for the
petitioner is not present and any request for adjournment or for
passover is not made, when the matter is taken up for hearing. Hence,
petition stands dismissed for want of non-prosecution. Notice is
discharged.

[
K. M. THAKER, J. ]

vijay

   

Top