Gujarat High Court High Court

Aqua vs Charu on 11 May, 2010

Gujarat High Court
Aqua vs Charu on 11 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5704/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5704 of 2010
 

 
=====================================
 

AQUA
CLEAR PRIVATE LTD THRO.GENERAL MANAGER AND AUTHO - Petitioner(s)
 

Versus
 

CHARU
CHEMICALS & TECHNOLOGIES LTD - Respondent(s)
 

===================================== 
Appearance
: 
MR HARSHADRAY A DAVE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 11/05/2010 

 

 
 


 

ORAL
ORDER

1.0 Heard
learned advocate Mr. Dave for the petitioner original plaintiff.
The learned advocate for the petitioner invited attention of the
Court to an order passed below exh. 30
a Pursis filed to
abandon the claim qua the interest on the amount in question. This
application is rejected by an order dated 30th March 2010
by the learned 12th Additional Senior Civil Judge,
Vadodara on the ground that if this pursis is allowed, the right of
respondent herein original defendant to ask for ‘Leave to Defend’
will be adversely affected.

2.0 Rule
returnable on 28th June 2010. Notice
as to interim relief returnable on the same date.

2.1 Ad-interim
relief in terms of Para 7(c). Direct service is
permitted.

[
Ravi R. Tripathi, J. ]

hiren

   

Top