Gujarat High Court
Rajnikant vs Pharma on 11 February, 2010
Gujarat High Court Case Information System
Print
CS/1/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
SUITS No. 1 of 2005
=========================================================
RAJNIKANT
DEVIDAS SHROFF & 1 - Plaintiff(s)
Versus
PHARMA
CHEM & 5 - Defendant(s)
=========================================================
Appearance :
SINGHI
& CO for
Plaintiff(s) : 1 - 2.
MR MANAV A MEHTA for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 11/02/2010
ORAL
ORDER
Learned
Advocates, Shri Bijal Chhatrapati and Shri Manav Mehta, appearing for
the plaintiff and defendant respectively jointly pray for time. In
light of the direction of the Apex Court learned Advocates are
permitted to place on record a schedule proposing how the parties
intend to proceed to enable the Court to decide the suit after
hearing within a period of three months from 29/01/2010, which is the
date of receipt of the order by the Registry of this High Court.
Matter to come up on 15/02/2010.
(D.A.Mehta,
J.)
sompura
Top