Gujarat High Court High Court

Enercon vs Balkrishnatrikamdas on 23 August, 2011

Gujarat High Court
Enercon vs Balkrishnatrikamdas on 23 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10232/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10232 of 2011
 

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

 

ENERCON
(INDIA) LTD, - Petitioner(s)
 

Versus
 

BALKRISHNATRIKAMDAS
AJUDIA - Respondent(s)
 

=========================================================
 
Appearance
: 
VIRAL
K SHAH for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Hasit Joshi states that he has instruction to appear in
the matter and some time may be granted with consent of the other
side. SO to 13.9.2011. Ad-interim relief granted earlier to continue
till then.

(Rajesh
H. Shukla, J.)

(hn)

   

Top