Gujarat High Court High Court

Narshi vs Adani on 16 June, 2010

Gujarat High Court
Narshi vs Adani on 16 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/1432/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 1432 of 2010
 

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

NARSHI
HIRJI SORATHIA - Petitioner(s)
 

Versus
 

ADANI
POWER LTD - Respondent(s)
 

=================================================
 
Appearance
: 
MR.HIREN
M MODI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
ORAL
ORDER

Learned
advocate Mr.Hiren M. Modi for the petitioner wants two days time to
remove the office objections. Time is granted upto 21st
June 2010. If the objections are not removed by the said date, the
matter shall stand dismissed for non prosecution without reference to
the Court.

(RAVI
R. TRIPATHI, J.)

karim

   

Top