Gujarat High Court
Achyut vs Imis on 12 July, 2011
Gujarat High Court Case Information System
Print
FA/7272/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 7272 of 1999
=========================================================
ACHYUT
NAVINCHANDRA BHATT - Appellant(s)
Versus
IMIS
PHARMACEUTICALS LTD - Defendant(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Appellant(s) : 1,
NOTICE NOT RECD BACK for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/07/2011
ORAL
ORDER
Perused
the office note. Paper book to be supplied on or before 16.08.2011
Learned
counsel for the appellant to take necessary action for the unserved
defendant within four weeks failing which the matter shall stand
dismissed qua the said defendant.
S.O
to 17.08.2011.
[K.S.
JHAVERI, J.]
/phalguni/
Top