Gujarat High Court
Motive vs Zhejiang on 20 July, 2011
Gujarat High Court Case Information System
Print
CS/1/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
SUITS No. 1 of 2009
With
CIVIL
SUITS No. 2 of 2009
=========================================================
MOTIVE
S R L & 1 - Plaintiff(s)
Versus
ZHEJIANG
WUMA REDUCER COMPANY LIMITED - Defendant(s)
=========================================================
Appearance
:
MR
YJ TRIVEDI for
Plaintiff(s) : 1 - 2.
DR RAJESH H ACHARYA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/07/2011
ORAL
ORDER
Mr.
Tejas S. Trivedi, learned Advocate for Mr. YJ Trivedi, learned
Advocate for the plaintiffs has placed certain documents on record.
It is claimed that the documents which are placed on record are in
compliance with the statement made in the order dated 4th
July 2011. In view of the documents which are placed on record today,
learned Advocate for the respondent has prayed for time. Hence, S.O.
to 20th August 2011.
(K.M.THAKER,
J.)
jani
Top