Gujarat High Court Case Information System
Print
CRA/1483/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1483 of 2001
=========================================================
MURARKA
AND SONS PVT.LTD. - Applicant(s)
Versus
SHRI
RAJNISHKUMAR MURARKA & 5 - Opponent(s)
=========================================================
Appearance
:
MR
NALIN K THAKKER for
Applicant(s) : 1,
MR KIRTIDEV R DAVE for Opponent(s) : 1,
1.2.1,1.2.2 - 5.
MR RAHUL K DAVE for Opponent(s) : 1,1.2.1 - 5.
-
for Opponent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 18/02/2011
ORAL
ORDER
Learned
advocate Mr. Nalin K. Thakker appearing for the applicant is present
so is learned advocate Mr. Kirtidev R. Dave, who was otherwise
appearing for Opponent nos. 2 to 5 and whose name has been permitted
to be deleted qua Opponent nos. 2 to 5 by virtue of the order
dated 16th September 2010 [Coram : Mr. Justice M.D Shah].
Mr. Thakker requested the Court to allow him to serve the Opponents
by speed post, which he is permitted. Rule returnable on 11th
March 2011. Registry shall make necessary correction/amendment in the
Board to ensure that the order dated 16th September 2010
is given effect to.
{Ms.
Sonia Gokani, J.}
Prakash*
Top