Gujarat High Court High Court

S vs Sarika on 7 July, 2011

Gujarat High Court
S vs Sarika on 7 July, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9625/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9625 of 2002
 

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

 

S
M CONSULTANCY SERVICES - Petitioner(s)
 

Versus
 

SARIKA
PRINTS LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMAR N BHATT for
Petitioner(s) : 1, 
MR KV SHELAT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/06/2011 

 

ORAL
ORDER

Both
the sides were heard at length. Before passing the final order,
however, certain details of the bank account of the
petitioner-original defendant which are not on record, were found
necessary at-least for perusal.

Both
the sides therefore requested that the matter be treated as part
heard and final order be passed after perusal of bank statement.

S.O.

to 8th July, 2011 at 2:30 p.m.

(Akil
Kureshi, J.)

rakesh/

   

Top