Gujarat High Court High Court

Jayanti vs New on 21 June, 2011

Gujarat High Court
Jayanti vs New on 21 June, 2011
Author: H.K.Rathod,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/426/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 426 of 2011
 

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

 

JAYANTI
MOTI - Petitioner(s)
 

Versus
 

NEW
SWADESHI MILLS LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DS VASAVADA for
Petitioner(s) : 1, 
DELETED for Respondent(s) : 1, 
NOTICE SERVED
for Respondent(s) : 2, 
MR MG NAGARKAR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. DS Vasavada on behalf of petitioner, respondent
no. 1 is deleted. Notice served to respondent no. 2 and learned
advocate Mr. MG Nagarkar is appearing on behalf of respondent no. 3.

I
have considered submissions made by learned advocates appearing for
respective parties. The question raised and involved in present
petition would require detailed examination. Hence, Rule. Learned
advocate Mr. Nagarkar waives service of notice of Rule on behalf of
respondent no. 3.

(H.K.RATHOD,
J)

asma

   

Top