Gujarat High Court
Sundaram vs Shiv on 22 July, 2008
Gujarat High Court Case Information System
Print
FA/290720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2907 of 2008
With
CIVIL
APPLICATION No. 7690 of 2008
=========================================================
SUNDARAM
FINANCE LTD. - Appellant(s)
Versus
SHIV
SHAKTI TRANSPORT COMPANY PROPRIETOR MR. B.R.YADAV & 1 -
Defendant(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/07/2008
ORAL
ORDER
Admit.
Learned advocate for the appellant shall supply paper book. It will
be open to the appellant to move for early hearing after paper book
is supplied.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION NO. 7690 OF 2008
Learned advocate for the applicant does not press this application at this stage. Civil application therefore stands disposed of as not pressed.
(K.S. JHAVERI, J.)
Divya//
Top