Gujarat High Court High Court

Ahmedabad vs Ashwinkumar on 18 June, 2010

Gujarat High Court
Ahmedabad vs Ashwinkumar on 18 June, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6406/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6406 of 2010
 

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

 

AHMEDABAD
INDUCTION ALLOYES LTD - Petitioner(s)
 

Versus
 

ASHWINKUMAR
B TRIPATHI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ASHA H GUPTA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. AH Gupta on behalf of petitioner. The notice
issued by this Court is served to other side but no appearance is
filed by respondent and no advocate is engaged by him. The
respondent is not personally remained present before this Court.

This
Court has issued notice on 19/5/2010. Meanwhile, ad interim relief
has been granted in terms of para 6(C) subject to compliance of
Section 17 B of I. D. Act, 1947.

Therefore,
considering further submission made by learned advocate Mr. Gupta.
The question involved in this present petition would require
detailed examination. Hence, Rule. Notice for
interim relief returnable on 14/7/2010.

(H.K.RATHOD,
J)

asma

   

Top