Gujarat High Court High Court

Gujarat vs At on 3 September, 2010

Gujarat High Court
Gujarat vs At on 3 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/875/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 875 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 11255 of 2006
 

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

 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Applicant(s)
 

Versus
 

CHOKSI
ASSOCIATES - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Applicant(s) : 1, 
MR DC DAVE for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
 
ORAL
ORDER

At
the request of Mr.D.C. Dave, learned advocate appearing on behalf of
the respondent, as a last chance S.O. to 14/3/2008 at 2.15 p.m. on
condition that the respondent

shall
deposit an amount of Rs.1500=00 towards costs for adjournment. The
costs to be deposited in the registry of this Court on or before
13/3/2003. Reply, if any, to be filed on or before 14.3.2008.

[M.R.

SHAH,J.]

rafik

   

Top