Gujarat High Court
M/S vs Shri on 10 May, 2011
Gujarat High Court Case Information System
Print
CA/5663/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5663 of 2011
In
SPECIAL
CIVIL APPLICATION No. 133 of 2009
With
CIVIL
APPLICATION No. 5664 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7256 of 2009
To
CIVIL
APPLICATION No. 5666 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7258 of 2009
=========================================
M/S
MURARKA & SONS PVT LTD & 2 - Petitioner(s)
Versus
SHRI
RAJNISHKUMAR MURARKA & 8 - Respondent(s)
=========================================
Appearance
:
MR NALIN K
THAKKER for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
5, 5.2.1, 5.2.2,5.2.3 - 7.
MR KIRTIDEV R DAVE for Respondent(s) :
2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/05/2011
ORAL
ORDER
Time
to remove the office objections is granted up to 13/06/2011 failing
which Registry is directed to notify the petitions on 15/06/2011 for
appropriate orders of dismissing the petitions for non-prosecution.
(M.R.
SHAH, J.)
siji
Top