Gujarat High Court
Murarka vs Unknown on 29 September, 2011
Gujarat High Court Case Information System Print CRA/1483/2001 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL REVISION APPLICATION No. 1483 of 2001 ========================================================= MURARKA AND SONS PVT.LTD. - Applicant(s) Versus SHRI RAJNISHKUMAR MURARKA & 5 - Opponent(s) ========================================================= Appearance : MR NALIN K THAKKER for Applicant(s) : 1, MR KIRTIDEV R DAVE for Opponent(s) : 1, 1.2.1,1.2.2 - 5. MR RAHUL K DAVE for Opponent(s) : 1,1.2.1 - 5. - for Opponent(s) : 0.0.0 ========================================================= CORAM : HONOURABLE MS JUSTICE SONIA GOKANI Date : 18/02/2011 ORAL ORDER
Learned
advocate Mr. Nalin K. Thakker appearing for the applicant is present
so is learned advocate Mr. Kirtidev R. Dave, who was otherwise
appearing for Opponent nos. 2 to 5 and whose name has been permitted
to be deleted qua Opponent nos. 2 to 5 by virtue of the order
dated 16th September 2010 [Coram : Mr. Justice M.D Shah].
Mr. Thakker requested the Court to allow him to serve the Opponents
by speed post, which he is permitted. Rule returnable on 11th
March 2011. Registry shall make necessary correction/amendment in the
Board to ensure that the order dated 16th September 2010
is given effect to.
{Ms.
Sonia Gokani, J.}
Prakash*
Top