Gujarat High Court High Court

Labhshankar vs Krishna on 24 September, 2010

Gujarat High Court
Labhshankar vs Krishna on 24 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11367/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 11367 of 2010
 

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

 

LABHSHANKAR
HARGOVINDBHAI PANDYA - Petitioner(s)
 

Versus
 

KRISHNA
RUBBER INDUSTRIES - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK
for
Petitioner 
None for
Respondent 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE           MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE ANANT S. DAVE  24th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on respondent both in the matter of C.A and
proposed M.C.A. Direct notice is permitted.

Post
the matter on 22nd October 2010.

{S.J Mukhopadhaya,
CJ.}

{Anant S. Dave,
J.}

Prakash*

   

Top