Gujarat High Court
Motive vs Zhejiang on 23 August, 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
=========================================================
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
: 23/08/2011
ORAL
ORDER
At the
request of learned advocate for the defendant, who wants to get the
order (passed by the Court in China) verified, S.O to 2nd
September, 2011. Learned advocate for the defendant has submitted
that the copy of the order is already forwarded (to the Advocate in
China) for verification purpose.
[
K. M. THAKER, J. ]
vijay
Top