Gujarat High Court High Court

Elantas vs State on 25 August, 2011

Gujarat High Court
Elantas vs State on 25 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7683/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7683 of 2011
 

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

ELANTAS
BECK INDIA LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.Bhavesh
Choksi for NANAVATI ASSOCIATES for
Petitioner(s) : 1, 
Mr.Rashesh Rindani,learned ASST.GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

On
the joint request of the learned advocates for the respective
parties, list on 5-9-2011.

The
embargo on the encashment of Bank guarantees, as imposed by order
dated 24-6-2011,shall continue, till the next date of hearing.

(Smt.Abhilasha Kumari,J)

arg

   

Top