Gujarat High Court
C vs Indian on 29 September, 2008
Gujarat High Court Case Information System
Print
CA/11625/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11625 of 2008
In
SPECIAL
CIVIL APPLICATION No. 12375 of 2006
=========================================================
C.
THOMAS - Petitioner
Versus
INDIAN
RAYON & INDUSTRIES LTD. - Respondent
=========================================================
Appearance :
MR
VIRENDRA BAHETI for Petitioner : 1,
MR MT
PATHAK NANAVATI ASSOCIATES for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/09/2008
ORAL
ORDER
Rule.
Mr. Pathak, learned AGP waives service of Rule. By consent, rule is
fixed forthwith.
Looking
to the averments made in this Civil Application, the main matter
being Special Civil Application No. 12375 of 2006 is ordered to be
fixed in the week commencing from 20.10.2008. Civil Application is
disposed of accordingly. Rule is made absolute to the aforesaid
extent.
(S.R.BRAHMBHATT,
J.)
pallav
Top