Gujarat High Court
Himalaya vs Paschim on 31 March, 2011
Gujarat High Court Case Information System
Print
SCA/17081/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17081 of 2003
=========================================================
HIMALAYA
ICE FACTORY - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ CO. LTD., & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR SP
HASURKAR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/02/2010
ORAL
ORDER
Mr.
Ashish Dagli, learned advocate for the petitioner states that inspite
of he has applied for getting original of Annexure A to the
petition before the respondent-Company, the same was not supplied to
him by the respondent-company till date. Therefore, in the interest
of justice, the matter is adjourned to 17.02.2010.
(K.S.JHAVERI,
J.)
niru*
Top