Gujarat High Court
Suzlon vs Nav on 5 August, 2008
Gujarat High Court Case Information System
Print
SCA/2285/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2285 of 2008
=========================================================
SUZLON
ENERGY LTD. - Petitioner(s)
Versus
NAV
MAHARASHTRA CHAKAN OIL MILLS LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1,
MR PANDYA SV for Respondent(s) : 1 - 2.
MS
SHILU RG for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/08/2008
ORAL
ORDER
The
learned advocates appearing on behalf of the respondent is absent
when the petition is called out.
Having
considered the impugned order, it appears that against the claim of
Rs.78,83,000=00, the learned City Civil Court has granted
conditional Leave to Defend in favour of the petitioner herein ?
original defendant on condition to deposit Rs.13,00,000 (Rupees
Thirteen Lacs only).
RULE,
returnable on 20th August, 2008. To be placed in First
Board.
D.S.
Permitted.
[M.R.
SHAH, J.]
rafik
Top