Gujarat High Court High Court

National vs Manubhai on 20 March, 2009

Gujarat High Court
National vs Manubhai on 20 March, 2009
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/667/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 667 of 2009
 

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


 

NATIONAL
AVIATION COMPANY OF INDIA LTD. - Petitioner(s)
 

Versus
 

MANUBHAI
R PATEL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
GN SHAH for Petitioner(s) : 1,MS MINOO A SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 20/03/2009  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

In view of the
statement being made by Ms Minoo Shah for the applicant that the
office objections shall be removed within one week from today, this
application is allowed and Civil First Appeal Stamp No. 3319 of 2004
is restored to the file.

The appeal shall be
placed before this Court for hearing as soon as the office objections
are removed.

(MOHIT S. SHAH,
J.)

(HARSHA DEVANI,
J.)

mrpandya*

   

Top