Gujarat High Court
Soham vs Gujarat on 17 November, 2011
Gujarat High Court Case Information System
Print
SCA/18396/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18396 of 2005
======================================
SOHAM
PHARMA PVT. LTD - Petitioner
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 3 - Respondents
======================================
Appearance :
MR
CB UPADHYAYA for the Petitioner.
MR DEVANG D TRIVEDI for
Respondent Nos1 - 2.
MR MK VAKHARIA for Respondent No.3.
MR
NIRAD D BUCH for Respondent
No.4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/11/2011
ORAL
ORDER
A
request is made by learned advocate appearing on behalf of the
petitioner to adjourn the matter. This matter was heard in part
earlier. However, still in the interest of justice, stand over to
24/11/2011, the date, which is convenient to him and his Counsel on
condition that the petitioner to deposit the cost for adjournment,
which is quantified at Rs.5,000/- which learned advocate appearing on
behalf of the petitioner has agreed to deposit. The said amount to be
deposited with the Registry on or before 24/11/2011. On such deposit,
Registry is directed to transmit the same to the Guajrat State Legal
Services Authority.
[M.R.SHAH,J]
*dipti
Top