Gujarat High Court Case Information System
Print
MCA/1633/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1633 of 2009
In
MISC.CIVIL
APPLICATION No. 421 of 2009
In
SECOND
APPEAL No. 11 of 2009
=========================================
SUNIL
GUNVANTLAL SHAH, MANAGING PARTNER
Versus
JAYANT
SHAH, MANAGING PARTNER
=========================================
Appearance :
MR
RJ OZA for
Applicant
MR DIPEN K DAVE for Opponent No.
1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Mr
R.J. Oza, learned Advocate for the petitioner states that Mr. Dipen
K. Dave, learned Advocate for the respondent – alleged contemnor, had
telephonically conveyed to him that he is sick today and could not
file sick note and requested him to mention on his behalf to
adjourn the matter.
2 Mr.
R.J. Oza, learned Advocate for the petitioner has no objection if
the matter is adjourned.
3 Hence,
by consent, the matter stands over to 25.10.2010.
4 Mr.
Jayant Shah, Managing Partner of M/s Jayant Medical Stores, opponent-
alleged contemnor, is present today. He is directed to remain present
before the Court on the next adjourned date.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top