Gujarat High Court High Court

Dharamsi vs Tulsidas on 10 August, 2010

Gujarat High Court
Dharamsi vs Tulsidas on 10 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3 of 1992
 

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

 

DHARAMSI
MORARJI CHEMICAL CO. LTD. - Appellant(s)
 

Versus
 

TULSIDAS
JESANG & SONS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RR SHAH for
Appellant(s) : 1, 
MR JR NANAVATI for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/08/2010 

 

ORAL
ORDER

It
is submitted by learned counsel, Mr.Pratik Y.Jasani that learned
counsel, Mr.Y.J.Jasani has instructions to appear on behalf of the
respondents in place of learned counsel, Mr.J.R.Nanavati and he will
file his Vakalatnama during the course of the day. At the request,
S.O. to 26-8-2010. Office to mention the name of Mr.Y.J.Jasani in
place of Mr.J.R.Nanavati as the learned counsel appearing for the
respondents.

(M.D.SHAH,J.)

radhan

   

Top