Gujarat High Court
Gujarat vs Besto on 16 November, 2011
Gujarat High Court Case Information System
Print
COMP/76/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 76 of 2010
=========================================================
GUJARAT
STATE WARE HOUSING CORPORATION - Petitioner(s)
Versus
BESTO
TRADE LINK PRIVATE LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Petitioner(s) : 1,
MR PRABHAV A MEHTA for Respondent(s) :
1,
UNSERVED-REFUSED (R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/11/2011
ORAL
ORDER
1.0 The
request, though required to be made by way of Civil Application, has
been made by way of note in form of Speaking to Minute. The case of
the applicant is not that any error is required to be corrected,
actually the applicant needs modification in the order.
2.0 Having
regard to the request made in the Note and condition for filing
undertaking which has been prescribed by virtue of order, there is no
justification for accepting the request. The undertaking is to be
filed by Managing Director, hence, present note is rejected.
[K.
M. THAKER, J.]
Amit
Top