Gujarat High Court
Touton vs Shri on 25 August, 2011
Gujarat High Court Case Information System
Print
SCA/8418/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8418 of 2011
=========================================================
TOUTON
FAR EAST PTE LTD - THROUGH CONSTITUTED ATTORNEY - Petitioner(s)
Versus
SHRI
LAL MAHAL LIMITED & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Petitioner(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/08/2011
ORAL
ORDER
At
the joint request made by learned Advocate Mr. R.S.Sanjanwala for the
Petitioner as well as learned Advocate appearing on behalf of
Nanavati Associates for Respondent No.1, the matter is adjourned with
consent to 7.9.2011.
Ad-interim
relief granted earlier to continue till then.
(Rajesh
H. Shukla,J)
Jayanti*
Top