Gujarat High Court
National vs M/S on 8 August, 2011
Gujarat High Court Case Information System
Print
SA/96/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 96 of 2010
=========================================
NATIONAL
COTTON COMPANY - Appellant(s)
Versus
M/S
ASSOCIATED COTTON COMPANY THROUGH ARJUN NARANJI CHOTHANI & 2 -
Defendant(s)
=========================================
Appearance
:
MR KIRTIDEV R DAVE for
Appellant(s) : 1,MR RAHUL K DAVE for Appellant(s) :
1,
UNSERVED-EXPIRED (N) for Defendant(s) : 1,
NOTICE SERVED for
Defendant(s) : 2,
NOTICE UNSERVED for Defendant(s) :
3,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 08/08/2011
ORAL
ORDER
Mr.R.K.Dave,
learned advocate for the appellant submits that the partner who had
filed the appeal on behalf of the appellant has expired and prays for
time to do the needful in the matter.
At
his request, the matter is adjourned to 5th September,
2011.
(HARSHA
DEVANI, J.)
(ashish)
Top