Gujarat High Court
Aditya vs Premier on 2 May, 2011
Gujarat High Court Case Information System
Print
COMP/67/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 67 of 2011
=============================================
ADITYA
CHEMICALS - Petitioner(s)
Versus
PREMIER
RESINS PVT LTD - Respondent(s)
=============================================
Appearance
:
MR GN SHAH for Petitioner(s) :
1,MS MINOO A SHAH for Petitioner(s) : 1,
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/05/2011
ORAL
ORDER
Heard
learned advocate for the petitioner and it is submitted that goods
were supplied by the petitioner and so received by the respondent and
prima facie, it is evident from the delivery challan signed by the
respondent. Initially statutory notice dated 8.10.2010 was addressed
to the respondent at their registered office and later on another
notice dated 7.2.2011 was also issued at the changed registered
address of respondent authority, but no reply is received.
In
view of the above, Notice returnable on 5th July, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top