Gujarat High Court
Spun vs Keshariya on 31 January, 2011
Gujarat High Court Case Information System
Print
SA/309/1980 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 309 of 1980
=======================================================
SPUN
PIPE & CONSTRUCTION CO. - Appellant(s)
Versus
KESHARIYA
INVESTMENT LTD. & 2 - Defendant(s)
=======================================================
Appearance :
MR
PM RAVAL for Appellant(s) : 1, MR ASHISH H
SHAH for Appellant(s) : 1,
RULE SERVED for Defendant(s) :
1,
SERVED BY AFFIX.-(R) for Defendant(s) : 2,
MS PJ DAVAWALA
for Defendant(s) :
3,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 31/01/2011
ORAL
ORDER
Learned
counsel, Mr.Jignesh Kapadia states that earlier, learned counsel,
Mr.A.V. Nair was appearing in the matter and he is not available,
however, he requests for some time.
Therefore,
the matter is finally adjourned to 3rd February, 2011 with
a clear understanding that no time shall be granted.
(RAJESH
H.SHUKLA, J.)
/patil
Top