Gujarat High Court High Court

Rajnikant vs Pharma on 17 June, 2010

Gujarat High Court
Rajnikant vs Pharma on 17 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CS/1/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
SUITS No. 1 of 2005
 

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


 

RAJNIKANT
DEVIDAS SHROFF & 1 - Plaintiff(s)
 

Versus
 

PHARMA
CHEM & 5 - Defendant(s)
 

=========================================
 
Appearance : 
SINGHI
& CO for
Plaintiff(s) : 1 - 2. 
MR MANAV A MEHTA for Defendant(s) : 1 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/06/2010 

 

 
 
ORAL
ORDER

1. It
is reported that the Hon’ble Supreme Court has extended the time to
dispose of the suit by a further period of three months. Considering
the above, this Court fixed the time bound schedule for recording of
the evidence. It is reported that the witness summons have been
issued to be examined on behalf of the plaintiffs i.e. Dr. Navin V.
Shah and Shri J.S. Nanavati. It is reported that Dr. Navin V. Shah,
witness, has intimated that he is not in a position to appear for
recording his evidence due to his ill health and so far as Shri J.S.
Nanavati, witness is concerned, whether he will be in a position to
appear for recording his evidence or not will be known within a
period of four to five days. The learned advocate appearing on
behalf of the plaintiffs has submitted that the cross examination of
the Chartered Accountant, Mr. Thakkar will be completed on the next
date of hearing before the Commissioner.

2. In
view of the above, it is expected that the recording of the evidence
of Dr. Navin V. Shah and Shri J.S. Nanavati shall be
completed/concluded within a period of ten days from today. If for
any reason any of the witnesses are not able to record the evidence,
parties may consider to drop them and submit an appropriate
application accordingly.

3. Shri
Unmesh Shukla, learned advocate appearing on behalf of the defendants
has submitted that after closing of the evidence on behalf of the
plaintiffs, the defendants will be able to complete the recording of
evidence of the witnesses on their part on or before 15/07/2010.
Under the circumstances, stand over to 28/06/2010 for reporting
further progress.

(M.R.

SHAH, J.)

siji

   

Top