Gujarat High Court
National vs Manubhai on 20 March, 2009
Gujarat High Court Case Information System
Print
MCA/667/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 667 of 2009
=========================================
NATIONAL
AVIATION COMPANY OF INDIA LTD. - Petitioner(s)
Versus
MANUBHAI
R PATEL & 2 - Respondent(s)
=========================================
Appearance :
MR
GN SHAH for Petitioner(s) : 1,MS MINOO A SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 20/03/2009
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
In view of the
statement being made by Ms Minoo Shah for the applicant that the
office objections shall be removed within one week from today, this
application is allowed and Civil First Appeal Stamp No. 3319 of 2004
is restored to the file.
The appeal shall be
placed before this Court for hearing as soon as the office objections
are removed.
(MOHIT S. SHAH,
J.)
(HARSHA DEVANI,
J.)
mrpandya*
Top