Gujarat High Court
Hewlett-Pachard vs Liontel on 21 July, 2011
Gujarat High Court Case Information System
Print
COMP/21/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 21 of 2011
=========================================================
HEWLETT-PACHARD
SINGAPORE(SALES)PTE LTD - Petitioner(s)
Versus
LIONTEL
INFO SOLUTIONS PRIVATELIMITED - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK G NANAVATI for
Petitioner(s) : 1,
MRS SANGEETA N PAHWA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/07/2011
ORAL
ORDER
In
view of the fact that the respondent has no objection if the
non-compliance with the order to advertise the admission of the
petition is condoned and fresh date of final hearing is fixed, it is
hereby directed that the final hearing of the petition shall take
place on 2.9.2011. The rest of the directions regarding
publication of the advertisement shall remain same and shall be
complied with.
(K.M.THAKER,J.)
Suresh*
Top