Gujarat High Court
Nirma vs Kirti on 23 September, 2008
Gujarat High Court Case Information System
Print
SCA/2666/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2666 of 2008
=========================================================
NIRMA
CONSUMER CARE LTD - Petitioner(s)
Versus
KIRTI
ENTERPRISE & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1,
MR PM DAVE for Respondent(s) :
2,
MR MEHUL S SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/09/2008
ORAL
ORDER
Considering
the report submitted by the Principal Judge, City Civil Court,
Ahmedabad as order by this Court dated 12.8.2008 passed in Special
Civil Application No. 2666 of 2008 is complied with, no further order
is required to be passed.
(M.R.SHAH,
J.)
kaushik
Top