Gujarat High Court
Chotalia vs Gujarat on 21 April, 2011
Gujarat High Court Case Information System Print SCA/3359/2003 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3359 of 2003 ========================================================= CHOTALIA MAHESH MANJIBHAI - Petitioner(s) Versus GUJARAT AGRO - INDUSTRIES CORPORATION LIMITED - Respondent(s) ========================================================= Appearance : MR TR MISHRA for Petitioner(s) : 1,MR UT MISHRA for Petitioner(s) : 1, MS PJ DAVAWALA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE P.P.BHATT Date : 21/04/2011 ORAL ORDER
Learned
advocate for the respondent Ms P.J Davawala states that
cross-petition is filed by the respondent but as the papers of the
said petitions were misplaced, it has been reconstructed. Hence upon
supply of number of the said petition by the learned advocate for the
respondent to the office, the same shall be notified along with
present petition.
(P.P.
Bhatt,J.)
mary//
Top