Gujarat High Court
Motive vs Zhejiang on 4 July, 2011
Gujarat High Court Case Information System
Print
CS/1/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
SUITS No. 1 of 2009
With
CIVIL
SUITS No. 2 of 2009
=========================================================
MOTIVE
S R L & 1 - Plaintiff(s)
Versus
ZHEJIANG
WUMA REDUCER COMPANY LIMITED - Defendant(s)
=========================================================
Appearance
:
MR
YJ TRIVEDI for
Plaintiff(s) : 1 - 2.
DR RAJESH H ACHARYA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/07/2011
ORAL
ORDER
Mr.
Trivedi, learned Advocate for the plaintiffs has submitted that
certain litigations wherein the issue pertaining to the design, as
disputed in the present suits was involved, are decided and he wants
to produce certified copy of the design which was under consideration
in the said decided cases. For the said purpose, he has requested for
time. Hence, S.O. to 20th
July 2011.
(K.M.THAKER,
J.)
jani
Top