Gujarat High Court
Chotalia vs Gujarat on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/3359/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3359 of 2003
=========================================================
CHOTALIA
MAHESH MANJIBHAI - Petitioner(s)
Versus
GUJARAT
AGRO - INDUSTRIES CORPORATION LIMITED - Respondent(s)
=========================================================
Appearance :
MR
TR MISHRA for
Petitioner(s) : 1,MR UT MISHRA for Petitioner(s) : 1,
MS PJ
DAVAWALA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 21/04/2011
ORAL
ORDER
Learned
advocate for the respondent Ms P.J Davawala states that
cross-petition is filed by the respondent but as the papers of the
said petitions were misplaced, it has been reconstructed. Hence upon
supply of number of the said petition by the learned advocate for the
respondent to the office, the same shall be notified along with
present petition.
(P.P.
Bhatt,J.)
mary//
Top