Gujarat High Court High Court

Khodaji vs Maize on 20 June, 2008

Gujarat High Court
Khodaji vs Maize on 20 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6887/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6887 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8119 of 2004
 

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

 

KHODAJI
HOTHAJI THAKOR - Petitioner(s)
 

Versus
 

MAIZE
PRODUCTS (A DIVISION OF SAYAJI IND.LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MURALI N DEVNANI for
Petitioner(s) : 1, 
NANAVATI & NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 


 

ORAL
ORDER

Heard
learned advocate Mr. MN Devnani on behalf of applicant, learned
advocate Ms. RR Vyas for Nanavati & Nanavati appearing for
opponent.

Considering
the prayer made in this application, the main SCA no. 8119/2004 is
fixed for final hearing on 27/8/2008. Accordingly, Registry is
directed to notify the matter for final hearing.

In
view of the above observations and directions, present Civil
application is disposed of.

(H.K.RATHOD,
J)

asma