Gujarat High Court High Court

Gujarat vs Trimbak on 21 December, 2010

Gujarat High Court
Gujarat vs Trimbak on 21 December, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/112/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 112 of 2008
 

In


 

MISC.CIVIL
APPLICATION No. 749 of 2007
 

In
MISC.CIVIL APPLICATION No. 1148 of 2006
 

With


 

LETTERS
PATENT APPEAL No. 113 of 2008
 

In
MISC.CIVIL APPLICATION No. 2648 of 2006
 

With


 

LETTERS
PATENT APPEAL No. 114 of 2008
 

In
MISC.CIVIL APPLICATION No. 1148 of 2006
 

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

GUJARAT
INDUSTRIES DEVELOPMENTCORPORATION & 1 – Appellant(s)

Versus

TRIMBAK
TEXTILE MILLS LIMITED & 1 – Respondent(s)

======================================
===
Appearance :
MR
RM CHHAYA for Appellant(s) : 1 – 2.
NOTICE
SERVED for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) :
2,
=========================================

CORAM
:

HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA

and

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 27/03/2008

ORAL
COMMON ORDER

Mr.B.B.

Naik, learned Counsel prays time to file power.

List
it on 10.04.2008.

Till
then, the interim order to continue.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

binoy/M

   

Top