Gujarat High Court High Court

Vadodara vs O.L.Of on 21 July, 2008

Gujarat High Court
Vadodara vs O.L.Of on 21 July, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/170/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 170 of 2008
 

In


 

O.J.APPEAL
No. 121 of 2008
 

In
COMPANY PETITION No. 243 of 2002
 

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

 

VADODARA
KAMDAR UNION - Applicant(s)
 

Versus
 

O.L.OF
WINDSOR FOODS PVT.LTD. & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD RAVAL for
Applicant(s) : 1, 
MR MRUGESH JANI for Respondent(s) : 1, 
None
for Respondent(s) : 2,4 - 5. 
MR SUNIL L MEHTA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 21/07/2008  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
Office has shown the name of Mr. Sunil L. Mehta, learned advocate
appearing on behalf of the opponent No. 3. However, Mr. Manoj Popat,
learned advocate, is appearing on behalf of opponent No. 3 and he has
already filed his appearance.

Office
is, therefore, directed to show the name of Mr. Manoj Popat, learned
advocate, for the opponent No. 3 and delete the name of Mr. Sunil L.
Mehta.

To
be placed on board on 29.7.2008.

(K.A.

Puj, J.)

(R.H.

Shukla, J.)

(hn)

   

Top