Gujarat High Court High Court

Metalman vs Gpt on 11 January, 2010

Gujarat High Court
Metalman vs Gpt on 11 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/209/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 209 of 2009
 

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


 

METALMAN
INDUSTRIES LTD - Petitioner(s)
 

Versus
 

GPT
STEEL INDUSTRIES LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DHAWAN M JAYSWAL for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1, 
MR
PS CHAMPANERI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the petitioner prays for issuance of fresh notice and he
undertakes to effect direct service. Fresh notice qua unserved
respondent returnable on 28.1.2010. Direct service is permitted.

(
D.A. MEHTA, J. )

syed/

   

Top