Gujarat High Court
Hind vs Shree on 23 February, 2010
Gujarat High Court Case Information System
Print
OJCA/482/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 482 of 2009
In
CIVIL
SUITS No. 1 of 2007
=========================================================
HIND
MOSAIC AND CEMENT WORKS & 1 - Applicant(s)
Versus
SHREE
SAHJANAND TRADING CORPORATION & 1 - Respondent(s)
=========================================================
Appearance :
MR
YJ TRIVEDI for
Applicant(s) : 1 - 2.
None for Respondent(s) : 1,
MR PRANAV S
TRIVEDI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/02/2010
ORAL
ORDER
Heard.
In view of the averments made in the application and in view of the
fact that the amendment is carried out, prayer 6[A] cannot be
granted. However, time to file written submissions on amended plaint
is granted for a period of 30 days.
In
view of the above the application stands disposed of accordingly.
Registry is directed to list the main matter for hearing on
29.03.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top