Gujarat High Court
Minix vs Unknown on 27 April, 2011
Gujarat High Court Case Information System
Print
COMA/299/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 299 of 2011
In
COMPANY
PETITION No. 48 of 2011
In
COMPANY APPLICATION No. 252 of 2011
======================================
MINIX
HOLDINGS PVT LTD - Applicant(s)
Versus
.
- Respondent(s)
======================================
Appearance :
MRS
SWATI SOPARKAR for Applicant(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/04/2011
ORAL
ORDER
Having
heard the learned counsel for the applicant and on going through the
averments made in the affidavit in support of the summons, the prayer
in terms of clause (a) of the Summons for Directions, for necessary
correction, is granted.
This
application stands disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top