Gujarat High Court High Court

Motive vs Zhejiang on 4 July, 2011

Gujarat High Court
Motive vs Zhejiang on 4 July, 2011
Author: K.M.Thaker,
  
 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
: 04/07/2011 

 

 
 
ORAL
ORDER

Mr.

Trivedi, learned Advocate for the plaintiffs has submitted that
certain litigations wherein the issue pertaining to the design, as
disputed in the present suits was involved, are decided and he wants
to produce certified copy of the design which was under consideration
in the said decided cases. For the said purpose, he has requested for
time. Hence, S.O. to 20th
July 2011.

(K.M.THAKER,
J.)

jani

   

Top