Gujarat High Court High Court

Ahmedabad vs Neset on 7 July, 2011

Gujarat High Court
Ahmedabad vs Neset on 7 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/919/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 919 of 1993
 

With


 

FIRST
APPEAL No. 1378 of 1993
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
 

Versus
 

NESET
TRADING CORPN. PVT.LTD. - Defendant(s)
 

=========================================================
 
Appearance
: 
TANNA
ASSOCIATES for
Appellant(s) : 1, 
RULE UNSERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/07/2011 

 

 
ORAL
ORDER

Registry
to call for the R & P so as to reach this Court within a period
of four weeks. S.O to 10.08.2011. In the meantime, learned counsel
for the appellant shall take necessary action for the unserved
respondents failing which the matters shall stand dismissed qua them.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top