Gujarat High Court
Magsar vs Rutanbhari on 19 April, 2010
Gujarat High Court Case Information System
Print
AO/281/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 281 of 2009
With
CIVIL
APPLICATION No. 8707 of 2009
In
APPEAL
FROM ORDER No. 281 of 2009
With
APPEAL
FROM ORDER No. 282 of 2009
To
APPEAL
FROM ORDER No. 300 of 2009
=================================================
MAGSAR
INVESTMENTS PVT LTD & 5 - Appellant(s)
Versus
RUTANBHARI
INVESTMENTS COMPANY & 4 - Respondent(s)
=================================================
Appearance
:
MS MEGHA JANI for Appellant(s)
: 1 - 6.
MR ASPI M KAPADIA for Respondent(s) : 1 - 2.
None for
Respondent(s) : 3 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/04/2010
COMMON
ORAL ORDER
At
the joint request of the learned advocates, to enable the parties to
find out an amicable settlement in these matters, same are adjourned
sine die.
(RAVI
R. TRIPATHI, J.)
karim
Top