Gujarat High Court
Federal vs Rolwell on 28 August, 2008
Gujarat High Court Case Information System
Print
COMP/19520/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 195 of 2007
=========================================================
FEDERAL
EXPRESS CORPORATION (FEDEX) - Petitioner(s)
Versus
ROLWELL
FORGE LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
MR
HRIDAY BUCH for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/08/2008
ORAL
ORDER
Mr.
Hriday Buch, learned Advocate appearing on behalf of the respondent,
states that the respondent shall deposit a cheque amounting to
Rs.50,000/- [Rupees Fifty thousand only] by tomorrow.
On
such deposit being made, it shall be open for the original petitioner
to make an application for withdrawal, after the same is encashed by
the Registry. S. O. to 17.09.2008.
[K.
S. JHAVERI, J.]
Pravin/*
Top