Gujarat High Court High Court

Crompton vs Rema on 13 October, 2010

Gujarat High Court
Crompton vs Rema on 13 October, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/27/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 27 of 2003
 

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

 

CROMPTON
GREAVES LTD. - Petitioner(s)
 

Versus
 

REMA
PAPER AND BOARDS LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH R BHATT for
Petitioner(s) : 1, 
MR AC GANDHI for Respondent(s) : 1, 
MR PT
JASANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 13/10/2010 

 

ORAL
ORDER

Mr.Anip
A.Gandhi, learned advocate for the respondent, states that he has
issued notices to the respondent-Company as he proposes to retire as
advocate for the said Company. However, the said notices have been
received back as “not claimed”. It is further submitted
that he has not been able to establish contact with the
respondent-Company in spite of best efforts. He, therefore, prays
that notice be issued to it.

In
view thereof, issue Notice to the respondent-Company making it
returnable on 24.11.2010.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top