Gujarat High Court High Court

Austein vs Nishaben on 7 August, 2008

Gujarat High Court
Austein vs Nishaben on 7 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1641/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1641 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 2301 of 1997
 

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

 

AUSTEIN
ENGINEERING CO LTD - Appellant
 

Versus
 

NISHABEN
BALVANTRAI PATHAK - Respondent
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Appellant. 
MR
ZUBIN F BHARDA for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 07/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr.Bharda states that the respondent has decided to be
represented through another person/advocate and he is instructed not
to proceed with the matter. The respondent is not before us today.
Time is also sought by learned advocate Mr.Dave for the appellant. In
this set of circumstances, the matter is adjourned to 4th
September, 2008.

[A.L.Dave,J.]

[Smt.Abhilasha
Kumari,J.]

(patel)

   

Top