Gujarat High Court Case Information System
Print
CRA/253/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 253 of 2010
=========================================================
HIMACHAL
FIBERS LIMITED THROUGH RAJESH GUPTA - Applicant(s)
Versus
SUBHAM
CHEMICALS THROUGH PROPRIETOR PRAVIN JAIN- HUF - Opponent(s)
=========================================================
Appearance
:
MR
RAJESH K SAVJANI for
Applicant(s) : 1,
MR SUREN M SHAH for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/01/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
Learned
advocate Mr. Suren M. Shah requests for some time.
However,
learned advocate Mr. Savjani submitted that petitioner is facing
prosecution in Criminal Case No.826 of 2009 pending before
Metropolitan Magistrate, Court No.13, Ahmedabad and it is kept on
24.01.2011.
Therefore,
let respondent represented by learned advocate Mr. Suren M. Shah may
not to insist further hearing on 24.01.2011 in Criminal Case which is
facing by petitioner.
Learned
advocate Mr. Suren M. Shah submitted that respondent will not press
for hearing on 24.01.2011 in aforesaid criminal case against the
present petitioner.
In
view of this, matter is adjourned to 4 th
February, 2011.
Ad-interim
relief granted earlier, if any, shall remain continue till 4 th
February, 2011.
[H.K.
RATHOD, J.]
#Dave
Top