Gujarat High Court High Court

Ambika vs Eureka on 12 October, 2011

Gujarat High Court
Ambika vs Eureka on 12 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/86/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 86 of 2010
 

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

 

AMBIKA
GINNING PRESSING PVT LTD - Petitioner(s)
 

Versus
 

EUREKA
TILES LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Petitioner(s) : 1, 
MR HARMISH K SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/10/2011 

 

 
ORAL
ORDER

So
as to enable learned advocate for the petitioner to place necessary
and relevant material in support of the contentions, particularly the
contention that the statutory notice had been given by the company
and the amounts which are claimed by the petitioner from the
respondent company which were given by way of advance to the
respondent were given by Ambika Ginning Pressing Pvt Ltd from
companies account, stand over to 10th
November 2011.

[K.

M. THAKER, J.]

Amit

   

Top