Gujarat High Court High Court

Shreem vs Tensile on 10 August, 2011

Gujarat High Court
Shreem vs Tensile on 10 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/369/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 369 of 2010
 

With


 

APPEAL
FROM ORDER No. 124 of 2011
 

and
 

APPEAL
FROM ORDER No. 125 of 2011
 
 
=========================================================

 

SHREEM
CONSTRUCTION PRIVATE LIMITED THROUGH CHAIRMAN BHAVESH - Appellant(s)
 

Versus
 

TENSILE
STEEL LIMITED THROUGH CHAIRMAN AND MANAGING & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MR
TATTVAM K PATEL for
Appellant(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 2. 
MR
KV SHELAT for Respondent(s) : 1, 
MR.D K.PUJ for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 10/08/2011 

 

 
 
ORAL
ORDER

Learned
counsel Mr. KV Shelat states that learned advocate Mr. Tattvam Patel
has filed leave note and he had telephonic conversation with and the
matter may be adjourned with consent. SO to 29.8.2011.

(Rajesh
H. Shukla, J.)

(hn)

   

Top