Gujarat High Court
Rajnikant vs Unknown on 16 December, 2010
Gujarat High Court Case Information System
Print
MCA/918/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 918 of 2009
In
CIVIL
APPLICATION No. 10180 of 2007
In
FIRST APPEAL No. 3750 of 2007
=========================================================
RAJNIKANT
DEVIDAS SHROFF CHAIRMAN MANAGING DIRECTOR OF & 1 - Applicant(s)
Versus
LUCKY
CHEMICAL INDUSTRY & 3 - Opponent(s)
=========================================================
Appearance
:
MR
BH CHHATRAPATI for SINGHI & CO
for
Applicant(s) : 1 - 2.
DS AFF.NOT FILED (N) for Opponent(s) : 1,
MR
YJ TRIVEDI for Opponent(s) : 2,
NOTICE SERVED for Opponent(s) : 3
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 16/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
BH Chhatrapati, learned advocate appearing for Singhi and Companies
states that the petitioner has filed Civil Application No.15856 of
2010 in MCA No.918 of 2009 seeking amendment in the contempt
petition. He therefore, urges that the said application may be
called for and listed with this contempt petition.
2. Upon
his request, Registry is directed to list Civil Application No.15856
of 2010 in MCA No.918 of 2009 along with this contempt petition on
the next date of hearing.
3. The
matter is adjourned to 17.1.2011.
(A.M.KAPADIA,
J.)
(V.M.
SAHAI, J.)
shekhar/-
Top