Gujarat High Court High Court

Dhanbahadur vs Maize on 4 May, 2010

Gujarat High Court
Dhanbahadur vs Maize on 4 May, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1406/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1406 of 2010
 

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

 

DHANBAHADUR
VEERBAHADUR THAPA & 1 - Petitioner(s)
 

Versus
 

MAIZE
PRODUCTS LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1, 
MR
SI NANAVATI, SR. ADVOCATE WITH MS ANUJA S NANAVATI for Respondent(s)
: 1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/05/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

I
have considered submissions made by both learned advocates, question
involved and raised in present petition requires detailed
examination, hence, RULE.
Expedited.

Learned
advocate Ms. Anuja S. Nanavati waives service of notice of rule on
behalf of respondent.

At
this stage, learned advocate Mrs. Pahwa is not pressing for interim
relief.

[H.K.

RATHOD, J.]

#Dave

   

Top