Gujarat High Court
Special Civil Application No. … vs Nanavati Associates For on 30 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No.7951 of 2001
with
SPECIAL CIVIL APPLICATION No.10935 of 2001
--------------------------------------------------------------
KAUSHIK SHUKLAL JAIN
Versus
I.O.C.
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 7951 of 2001
MR BB NAIK for Petitioner No. 1
NANAVATI ASSOCIATES for Respondent No. 1
MR GN SHAH for Respondent No. 2
MS MINOO A SHAH for Respondent No. 2
.......... for Respondent No. 3
MRS VASAVDATTA BHATT for Respondent No. 4
--------------------------------------------------------------
CORAM : MR.JUSTICE D.A.MEHTA
Date of Order: 29/06/2002
COMMON ORAL ORDER
Mr.A.S.Vakil mentions on behalf of Mr.B.B.Naik
and states that in light of sick-note filed by Mr.Naik,
the matters may be adjourned and interim relief granted
earlier be extended. Accordingly interim relief granted
earlier stands extended till 12-07-2002.
(D.A.Mehta, J)
‘Bhavesh’