Gujarat High Court High Court

Mcfills vs Urmin on 15 November, 2011

Gujarat High Court
Mcfills vs Urmin on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/150/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 150 of 2009
 

With


 

CIVIL
APPLICATION No. 4854 of 2009
 

In
APPEAL FROM ORDER No. 150 of 2009
 

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


 

MCFILLS
ENTERPRISES PRIVATE LIMITED, REGISTERED OFFICE AT & 2 -
Appellant(s)
 

Versus
 

URMIN
PRODUCTS PRIVATE LIMITED - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DC DAVE for Appellant(s) : 1 - 3. 
MR RAHUL K PANDYA for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
 
ORAL
ORDER

Learned
senior advocates appearing on behalf of respective parties are
absent. A request is made on behalf of Mr.D.C.Dave learned advocate
on record to adjourn the matter. Hence, S.O. to 15th May,
2009.

(M.R.SHAH,
J.)

(ashish)

   

Top