Gujarat High Court
M/S vs M/S on 16 February, 2010
Gujarat High Court Case Information System
Print
COMP/28/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 28 of 2010
=========================================================
M/S
BOITH LTD THROUGH SHIRISH BHAVSAR - Petitioner(s)
Versus
M/S
KANDLA ENERGY AND CHEMICALS LTD( FORMERLY KNOWN - Respondent(s)
=========================================================
Appearance :
MR
RAKESH R PATEL for
Petitioner(s) : 1,MR.CHANAKYA BHAVSAR for Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 16/02/2010
ORAL
ORDER
Except
a proforma invoice there is nothing on record to establish as to
what was the contract entered into between the petitioner Company,
admittedly a Company registered and based outside India, and the
respondent Company. Learned Advocate for the petitioner prays for
time to obtain instructions and place necessary documents on record.
To be listed on 04.03.2010.
Sd/-
(D.A.
Mehta,J.)
M.M.BHATT
Top