Gujarat High Court High Court

Uttar vs M/S on 5 September, 2008

Gujarat High Court
Uttar vs M/S on 5 September, 2008
Author: D.A.Mehta,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/240/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No.240 of 2008
 

In


 

STAMP
NUMBER No.1955 of 2008
 

 


 

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

UTTAR
GUJARAT VIJ COMPANY LTD. - Applicant(s)
 

Versus
 

M/s.
SHAH MOHANLAL KAJODIMAL & 1 - Respondent(s)
 

=================================================== 
Appearance
: 
MS LILU K BHAYA for Applicant(s) :
1, 
None for Respondent(s) : 1 -
2. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 


 


 


Date
: 05/09/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
advocate for the applicant prays for time to tender additional
affidavit to place better particulars on record. The same shall be
done on or before 10.09.2008. Matter to be listed on 11.09.2008.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[BANKIM
N. MEHTA,J]

***

Bhavesh*

   

Top