Gujarat High Court
Dic-Ncc(Jv)Nagarjuna vs Syndicate on 8 February, 2010
Gujarat High Court Case Information System
Print
SCA/1153/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1153 of 2010
=========================================================
DIC-NCC(JV)NAGARJUNA
CONSTRUCTION CO LTD - Petitioner(s)
Versus
SYNDICATE
BEARINGS PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
KG SUKHWANI for
Petitioner(s) : 1,
MR AKSHAY A VAKIL for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/02/2010
ORAL ORDER
Mr.K.G.Sukhwani,
learned counsel for the petitioner submits that the petitioner would
like to file an affidavit-in-rejoinder to the affidavit-in-reply
filed by the respondent/caveator. It is further submitted by the
learned counsel for the petitioner that the operation of the impugned
order has been suspended by the Trial Court till 09.02.2010.
The
learned counsel for the petitioner is permitted to file the
affidavit-in-rejoinder in the Registry. List on 09.02.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top