Gujarat High Court High Court

Hareshkumar vs Visat on 8 July, 2010

Gujarat High Court
Hareshkumar vs Visat on 8 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/140/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 140 of 2010
 

With


 

CIVIL
APPLICATION No. 5381 of 2010
 

In
APPEAL FROM ORDER No. 140 of 2010
 

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


 

HARESHKUMAR
MOHANLAL MANDORA & 1 - Appellant(s)
 

Versus
 

VISAT
DETERGENT PRIVATE LIMITED & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DC DAVE for Appellant(s) : 1 - 2. 
MR RC JANI for Respondent(s) :
1, 
None for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
ORDER

APPEAL
FROM ORDER No. 140 of 2010

Heard
learned advocates for the parties.

Admit.

Learned
advocate Mr.R.C.Jani waives service of notice of admission on behalf
of respondent No.1.

CIVIL
APPLICATION No. 5381 of 2010

Heard
learned advocates for the parties.

Ad-interim
relief granted earlier to continue till further order.

[Anant
S. Dave, J.]

*pvv

   

Top