Gujarat High Court High Court

O.L.Of vs Pratik on 12 July, 2011

Gujarat High Court
O.L.Of vs Pratik on 12 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/8/1983	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 8 of
1983 
 
=================================================
 

O.L.OF
SWASHRAYA BENEFIT PVT. LTD. - Applicant(s)
 

Versus
 

PRATIK
BIPINBHAI TALATI (L/R OF RES.NO.1,2) & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SB VAKIL for Applicant(s) : 1, 
UNSERVED-EXPIRED (N) for
Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1.2.1
 
SERVED BY RPAD - (N) for Respondent(s) : 3, 
MR KV SHELAT for
Respondent(s) : 4 -
5. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/07/2011  
ORAL ORDER

Present
application is already listed for 117 times. From the record, it
appears that last substantive order was passed in 2006.

Today,
a request for adjournment is made on the ground that the record of
the contesting parties are not complete. On 10.5.2011, the
proceedings were adjourned because no one appeared.

As
a last chance, the proceedings are adjourned to 25th July,
2011.

[K.M.Thaker,
J.]

kdc

   

Top