Gujarat High Court
Ahmedabad vs Unknown on 4 October, 2010
Gujarat High Court Case Information System
Print
MCA/77/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 77 of 2006
In
MISC.CIVIL
APPLICATION No. 2429 of 1998
In
SPECIAL
CIVIL APPLICATION No. 7207 of 1995
=========================================================
AHMEDABAD
MUNICIPAL CORPN - Applicant(s)
Versus
NK
OIL MILLS LTD & 1 - Opponent(s)
=========================================================
Appearance :
TANNA
ASSOCIATES for
Applicant(s) : 1,
RULE SERVED BY DS for Opponent(s) : 1 -
2.
NANAVATI ASSOCIATES for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/10/2010
ORAL
ORDER
Heard
Mr.B H Bhatt, learned Advocate for Tanna Associates for the
applicant.
Having
heard the learned Advocates for the parties, application is allowed
in terms of paragraph No.3(b). Registry is directed to list Misc.
Civil Application No.2329 of 1998 for hearing on 11/10/2010.
Application stands disposed of accordingly. Rule is made absolute.
(K
S JHAVERI, J.)
sompura
Top