Gujarat High Court
Dev vs Jaykrishna on 12 May, 2011
Gujarat High Court Case Information System Print COMA/320/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD COMPANY APPLICATION No. 320 of 2011 In COMPANY PETITION No. 93 of 2008 ====================================== DEV TIMBERS THRO. ALKESH K PAREKH(HUF) & 1 - Applicant(s) Versus JAYKRISHNA INDUSTRIES LTD - Respondent(s) ====================================== Appearance : MRPAMEHD for Applicant(s) : 1 - 2. None for Respondent(s) : 1, ====================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 12/05/2011 ORAL ORDER
Considering
the facts and circumstances of the case and the amount in question,
the prayer in terms of prayer {A} of the Judge’s Summons is granted.
It will be open for the applicants to publish advertisement in any of
the newspapers as prayed for in prayer {A} of the Judge’s Summons.
This
application is disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top