Gujarat High Court High Court

Dilipkumar vs Riddhi on 13 May, 2011

Gujarat High Court
Dilipkumar vs Riddhi on 13 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5752/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5752 of 2011
 

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

 

DILIPKUMAR
BHANUPRASAD JANI - Petitioner(s)
 

Versus
 

RIDDHI
SIDDHI GLUKO BOILS LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHAILESH C SHARMA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/05/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. Shailesh C. Sharma is for petitioner. Though notice is
served to other side, no appearance is filed by respondent.
Therefore, for enabling respondent to file appearance, in interest of
justice, matter is adjourned to 29th June, 2011.

(H.K.

Rathod,J.)

Vyas

   

Top