Gujarat High Court
Kalpesh vs M/S on 21 April, 2011
Gujarat High Court Case Information System
Print
COMP/69/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 69 of 2011
=================================================
KALPESH
MANKAD AND ASSOCIATES CHARTERED ACCOUNTANT - Petitioner(s)
Versus
M/S
AFL MANAGEMENT PVT LTD - Respondent(s)
=================================================
Appearance :
MR
PH BUCH for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
The
petitioner is the proprietary Chartered Accountant firm. It is the
case of the petitioner that the petitioner has rendered some
professional services to respondent and raised bill.
No
written agreement is produced on record of the case and in absence of
any material, this court is not inclined to exercise powers vested in
it.
In
view of the above, this petition fails and is hereby dismissed.
[Anant
S. Dave, J.]
*pvv
Top