Gujarat High Court High Court

Nice vs Priyanka on 24 February, 2010

Gujarat High Court
Nice vs Priyanka on 24 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/158/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 158 of 2008
 

 
 
=========================================================


 

NICE
PACK INDUSTRIES PVT LTD - Petitioner(s)
 

Versus
 

PRIYANKA
DEVELOPERS PVT. LTD. - Respondent(s)
 

=========================================================
Appearance : 
MS
MEENA M TRIVEDI for
Petitioner(s) : 1,MR PAVAN S GODIAWALA for Petitioner(s) : 1, 
MR
DHAVAL SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the respondent company seeks permission to place on
record details in relation to the financial health of the
respondent-company. The same shall be filed on or before 12/03/2010.
Rejoinder, if any, to be filed on or before 19/03/2010. Matter to
come up on 22/03/2010.

(D.A.

Mehta, J.)

sompura

   

Top