Gujarat High Court
Dic-Ncc(Jv)Nagarjuna vs Syndicate on 8 February, 2010
Gujarat High Court Case Information System Print SCA/1153/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1153 of 2010 ========================================================= DIC-NCC(JV)NAGARJUNA CONSTRUCTION CO LTD - Petitioner(s) Versus SYNDICATE BEARINGS PVT LTD - Respondent(s) ========================================================= Appearance : MR KG SUKHWANI for Petitioner(s) : 1, MR AKSHAY A VAKIL for Respondent(s) : 1, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 08/02/2010 ORAL ORDER
Mr.K.G.Sukhwani,
learned counsel for the petitioner submits that the petitioner would
like to file an affidavit-in-rejoinder to the affidavit-in-reply
filed by the respondent/caveator. It is further submitted by the
learned counsel for the petitioner that the operation of the impugned
order has been suspended by the Trial Court till 09.02.2010.
The
learned counsel for the petitioner is permitted to file the
affidavit-in-rejoinder in the Registry. List on 09.02.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top