Gujarat High Court High Court

Nirma vs Kirti on 15 February, 2011

Gujarat High Court
Nirma vs Kirti on 15 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13203/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13203 of 2010
 

In
LETTERS PATENT APPEAL No. 2588 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 994 of 2009
 

With


 

CIVIL
APPLICATION No. 13202 of 2010
 

In
LETTERS PATENT APPEAL No. 2588 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 2588 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 994 of
2009 
 
=================================================
 

NIRMA
CONSUMER CARE LIMITED - Petitioner(s)
 

Versus
 

KIRTI
ENTERPRISES & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
MB GANDHI for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 15/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on the respondents both in the matter of petition
for condonation of delay and the proposed appeal. Direct service is
permitted. Post the matter on 23.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top