Gujarat High Court
Gujarat vs At on 3 September, 2010
Gujarat High Court Case Information System
Print
MCA/875/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 875 of 2007
In
SPECIAL
CIVIL APPLICATION No. 11255 of 2006
=========================================================
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Applicant(s)
Versus
CHOKSI
ASSOCIATES - Opponent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Applicant(s) : 1,
MR DC DAVE for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/03/2008
ORAL
ORDER
At
the request of Mr.D.C. Dave, learned advocate appearing on behalf of
the respondent, as a last chance S.O. to 14/3/2008 at 2.15 p.m. on
condition that the respondent
shall
deposit an amount of Rs.1500=00 towards costs for adjournment. The
costs to be deposited in the registry of this Court on or before
13/3/2003. Reply, if any, to be filed on or before 14.3.2008.
[M.R.
SHAH,J.]
rafik
Top