Gujarat High Court
Akar vs Unknown on 25 July, 2008
Gujarat High Court Case Information System
Print
COMP/14220/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 142 of 2006
In
COMPANY
APPLICATION No. 266 of 2004
=================================================
AKAR
LAMONATORS LTD. - Petitioner(s)
Versus
..
- Respondent(s)
=================================================
Appearance
:
Ms.VAIBHAVI PARIKH for
Mr.TUSHAR P HEMANI for Petitioner(s) : 1,
MR DARSHAN M PARIKH for
Respondent(s) : 1,
MR HARIN P RAVAL for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/07/2008
ORAL
ORDER
Ms.Vaibhavi
Parikh, learned advocate for Mr.Tushar P. Hemani, learned advocate
for the petitioner states that the matter was on Board on 6th
May 2008 and was adjourned to 25th June 2008 extending the
ad interim relief till then, and it could not be extended thereafter.
The learned advocate requests that the ad interim relief be restored
and be continued till further orders so as to avoid such a break in
the ad interim relief. The request is granted. Adjourned to 6th
August 2008. The ad interim relief granted earlier is to continue
till further orders.
(RAVI R. TRIPATHI, J.)
karim
Top