Gujarat High Court High Court

Akar vs Unknown on 25 July, 2008

Gujarat High Court
Akar vs Unknown on 25 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/14220/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 142 of 2006
 

In


 

COMPANY
APPLICATION No. 266 of 2004
 

 
 
=================================================
 

AKAR
LAMONATORS LTD. - Petitioner(s)
 

Versus
 

..
- Respondent(s)
 

=================================================
 
Appearance
: 
Ms.VAIBHAVI PARIKH for
Mr.TUSHAR P HEMANI for Petitioner(s) : 1, 
MR DARSHAN M PARIKH for
Respondent(s) : 1, 
MR HARIN P RAVAL for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
 
ORAL
ORDER

Ms.Vaibhavi
Parikh, learned advocate for Mr.Tushar P. Hemani, learned advocate
for the petitioner states that the matter was on Board on 6th
May 2008 and was adjourned to 25th June 2008 extending the
ad interim relief till then, and it could not be extended thereafter.
The learned advocate requests that the ad interim relief be restored
and be continued till further orders so as to avoid such a break in
the ad interim relief. The request is granted. Adjourned to 6th
August 2008. The ad interim relief granted earlier is to continue
till further orders.

(RAVI R. TRIPATHI, J.)

karim

   

Top