Gujarat High Court
Balaji vs Dineshbhai on 6 September, 2011
Gujarat High Court Case Information System
Print
SCA/13468/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13468 of 2011
=========================================
BALAJI
ENGINEERING - THROUGH MANOJ SHETY - Petitioner(s)
Versus
DINESHBHAI
TARACHAND SHAH - M/S NAVTEJ STEEL - Respondent(s)
=========================================
Appearance :
MR
PY DIVYESHVAR for Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 06/09/2011
ORAL
ORDER
Mr.
P. Y. Divyeshvar learned advocate for the petitioner does not press
this petition with a view to move appropriate application under Order
XXXVII Rule 4 of the Code of Civil Procedure, 1908, before the trial
court.
Permission,
as prayed for, is granted. The petition is disposed of as not
pressed.
(HARSHA
DEVANI, J.)
(ashish)
Top