Gujarat High Court
Amardeep vs Dakshin on 18 February, 2010
Gujarat High Court Case Information System
Print
CA/1693/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1693 of 2010
In
SPECIAL
CIVIL APPLICATION No. 21824 of 2006
=========================================================
AMARDEEP
ASSOCIATION NAVSARI - Petitioner(s)
Versus
DAKSHIN
GUJARAT VIJ CO.LTD. THR' MANAGING DIRECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
MR MD PANDYA for Respondent(s) : 1,
MR JK
SHAH, ASST GOVERNMENT PLEADER for Respondent(s) : 2,
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/02/2010
ORAL
ORDER
Heard.
The prayer prayed for in this application can be met with if the
averments are put on record by way of rejoinder. No orders are
required to be passed in the present application. Civil Application
is rejected accordingly. Main matter to come up for hearing on
22.02.2010.
(K.S.
JHAVERI, J.)
Divya//
Top