Gujarat High Court High Court

M/S vs M/S on 16 February, 2010

Gujarat High Court
M/S vs M/S on 16 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/28/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 28 of 2010
 

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


 

M/S
BOITH LTD THROUGH SHIRISH BHAVSAR - Petitioner(s)
 

Versus
 

M/S
KANDLA ENERGY AND CHEMICALS LTD( FORMERLY KNOWN - Respondent(s)
 

=========================================================
Appearance : 
MR
RAKESH R PATEL for
Petitioner(s) : 1,MR.CHANAKYA BHAVSAR for Petitioner(s) : 1, 
None
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 16/02/2010 

 

ORAL
ORDER

Except
a proforma invoice there is nothing on record to establish as to
what was the contract entered into between the petitioner Company,
admittedly a Company registered and based outside India, and the
respondent Company. Learned Advocate for the petitioner prays for
time to obtain instructions and place necessary documents on record.
To be listed on 04.03.2010.

Sd/-

(D.A.

Mehta,J.)

M.M.BHATT

   

Top