Gujarat High Court Case Information System
Print
LPA/112/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 112 of 2008
In
MISC.CIVIL
APPLICATION No. 749 of 2007
In
MISC.CIVIL APPLICATION No. 1148 of 2006
With
LETTERS
PATENT APPEAL No. 113 of 2008
In
MISC.CIVIL APPLICATION No. 2648 of 2006
With
LETTERS
PATENT APPEAL No. 114 of 2008
In
MISC.CIVIL APPLICATION No. 1148 of 2006
=========================================
GUJARAT
INDUSTRIES DEVELOPMENTCORPORATION & 1 – Appellant(s)
Versus
TRIMBAK
TEXTILE MILLS LIMITED & 1 – Respondent(s)
======================================
===
Appearance :
MR
RM CHHAYA for Appellant(s) : 1 – 2.
NOTICE
SERVED for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/03/2008
ORAL
COMMON ORDER
Mr.B.B.
Naik, learned Counsel prays time to file power.
List
it on 10.04.2008.
Till
then, the interim order to continue.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
binoy/M
Top