Gujarat High Court
Motive vs Zhejiang on 6 May, 2010
Gujarat High Court Case Information System
Print
CS/1/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
SUITS No. 1 of 2009
======================================
MOTIVE
S R L & 1 - Plaintiffs
Versus
ZHEJIANG
WUMA REDUCER COMPANY LIMITED - Defendant
======================================
Appearance :
MR
YJ TRIVEDI for the Plaintiffs.
DR RAJESH H ACHARYA for the
Defendant.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/05/2010
ORDER
BELOW EXH-28
The
present application has been submitted on behalf of the plaintiff to
adjourn the Suit, which is objected by leaned advocate appearing on
behalf of the defendants. However, considering the fact that learned
advocate appearing on behalf of the plaintiff has filed sick note
today as he is not well, in the interest of justice, as a last
chance, the Suit is adjourned to 17th June,2010.
[M.R.SHAH,J]
*dipti
Top