Gujarat High Court
Jayanti vs New on 21 June, 2011
Gujarat High Court Case Information System
Print
SCA/426/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 426 of 2011
=========================================================
JAYANTI
MOTI - Petitioner(s)
Versus
NEW
SWADESHI MILLS LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Petitioner(s) : 1,
DELETED for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 2,
MR MG NAGARKAR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/06/2011
ORAL
ORDER
Heard
learned advocate Mr. DS Vasavada on behalf of petitioner, respondent
no. 1 is deleted. Notice served to respondent no. 2 and learned
advocate Mr. MG Nagarkar is appearing on behalf of respondent no. 3.
I
have considered submissions made by learned advocates appearing for
respective parties. The question raised and involved in present
petition would require detailed examination. Hence, Rule. Learned
advocate Mr. Nagarkar waives service of notice of Rule on behalf of
respondent no. 3.
(H.K.RATHOD,
J)
asma
Top