Gujarat High Court
Dev vs Jaykrishna on 12 May, 2011
Gujarat High Court Case Information System
Print
COMA/320/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 320 of 2011
In
COMPANY
PETITION No. 93 of 2008
======================================
DEV
TIMBERS THRO. ALKESH K PAREKH(HUF) & 1 - Applicant(s)
Versus
JAYKRISHNA
INDUSTRIES LTD - Respondent(s)
======================================
Appearance :
MRPAMEHD
for Applicant(s) : 1 - 2.
None for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/05/2011
ORAL
ORDER
Considering
the facts and circumstances of the case and the amount in question,
the prayer in terms of prayer {A} of the Judge’s Summons is granted.
It will be open for the applicants to publish advertisement in any of
the newspapers as prayed for in prayer {A} of the Judge’s Summons.
This
application is disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top