Gujarat High Court
Crompton vs Rema on 13 October, 2010
Gujarat High Court Case Information System
Print
COMP/27/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 27 of 2003
=========================================================
CROMPTON
GREAVES LTD. - Petitioner(s)
Versus
REMA
PAPER AND BOARDS LTD. - Respondent(s)
=========================================================
Appearance
:
MR
MANISH R BHATT for
Petitioner(s) : 1,
MR AC GANDHI for Respondent(s) : 1,
MR PT
JASANI for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/10/2010
ORAL
ORDER
Mr.Anip
A.Gandhi, learned advocate for the respondent, states that he has
issued notices to the respondent-Company as he proposes to retire as
advocate for the said Company. However, the said notices have been
received back as “not claimed”. It is further submitted
that he has not been able to establish contact with the
respondent-Company in spite of best efforts. He, therefore, prays
that notice be issued to it.
In
view thereof, issue Notice to the respondent-Company making it
returnable on 24.11.2010.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top