Gujarat High Court
Ambika vs Eureka on 12 October, 2011
Gujarat High Court Case Information System
Print
COMP/86/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 86 of 2010
=========================================================
AMBIKA
GINNING PRESSING PVT LTD - Petitioner(s)
Versus
EUREKA
TILES LTD - Respondent(s)
=========================================================
Appearance
:
MR
RC JANI for
Petitioner(s) : 1,
MR HARMISH K SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/10/2011
ORAL
ORDER
So
as to enable learned advocate for the petitioner to place necessary
and relevant material in support of the contentions, particularly the
contention that the statutory notice had been given by the company
and the amounts which are claimed by the petitioner from the
respondent company which were given by way of advance to the
respondent were given by Ambika Ginning Pressing Pvt Ltd from
companies account, stand over to 10th
November 2011.
[K.
M. THAKER, J.]
Amit
Top