Gujarat High Court
N vs Ambica on 5 October, 2011
Gujarat High Court Case Information System
Print
SCA/9427/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9427 of 2011
=========================================================
N
K TEXTILES SOLE PROPRIETERY CONCERN N K JHVERI (HUF) - Petitioner(s)
Versus
AMBICA
FLOUR MILLIG CORPORATION, PARTNERSHIP FIRM & 12 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY A MEHTA for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1, 3,
11,
None for Respondent(s) : 2, 5, 7, 12,
NOTICE SERVED for
Respondent(s) : 2.2.1, 2.2.2, 2.2.3, 5.2.1, 10, 12.2.1, 12.2.2,12.2.3
- 13.
DS AFF.NOT FILED (N) for Respondent(s) : 4, 11,
MR AR
MAJMUDAR for Respondent(s) : 4,
MS ANUSHREE KAPADIA for
Respondent(s) : 5.2.1 - 7, 7.2.2,7.2.3 - 10, 13,
SERVED BY
AFFIX.(N) for Respondent(s) : 6 - 7, 7.2.2,7.2.3 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 05/10/2011
ORAL
ORDER
Learned
advocate Mr. A.R. Majmudar states that he has instructions to appear
for one of the respondents and shall file his V.P. during the course
of the day. He seeks time. Issue fresh notice to unserved respondents
returnable on 5.12.2011. Ad-interim relief granted earlier to
continue till then.
(BANKIM
N. MEHTA, J)
(pkn)
Top