Gujarat High Court
Dharamsi vs Tulsidas on 29 April, 2011
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 - Defendant(s)
=========================================================
Appearance
:
MR
RR SHAH for
Appellant(s) : 1,
MR YJ JASANI for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 29/04/2011
ORAL
ORDER
Learned
advocate Mr.R.R. Shah for the appellant states that Civil Application
No.4071 of 2011 filed in First Appeal has not come on board which is
required to be tagged along with the First Appeal.
Accordingly,
the Civil Application and First Appeal are directed to be listed on
board on 29.06.2011.
S.O.
to 29.06.2011.
(BELA
TRIVEDI, J.)
Hitesh
Top