Gujarat High Court High Court

Charu vs Aquaclear on 6 May, 2011

Gujarat High Court
Charu vs Aquaclear on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6071/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6071 of 2011
 

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

 

CHARU
CHEMICALS & TECHNOLOGIES LTD THROUGH DIRECTOR - Petitioner(s)
 

Versus
 

AQUACLEAR
PRIVATE LIMITED THROUGH GENERAL MANAGER & AUTHORIZ -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

Office
Objections to be removed on or before 13/6/2011, failing which the
registry is directed to notify the matter on 15/6/2011 for
appropriate order for dismissing the same for non-prosecution.

[M.R.

SHAH, J.]

rafik

   

Top