Gujarat High Court High Court

Himalaya vs Paschim on 31 March, 2011

Gujarat High Court
Himalaya vs Paschim on 31 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17081/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17081 of 2003
 

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

 

HIMALAYA
ICE FACTORY - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO. LTD., & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR SP
HASURKAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

Mr.

Ashish Dagli, learned advocate for the petitioner states that inspite
of he has applied for getting original of Annexure A to the
petition before the respondent-Company, the same was not supplied to
him by the respondent-company till date. Therefore, in the interest
of justice, the matter is adjourned to 17.02.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top