Gujarat High Court High Court

National vs M/S on 8 August, 2011

Gujarat High Court
National vs M/S on 8 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/96/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 96 of 2010
 

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

NATIONAL
COTTON COMPANY - Appellant(s)
 

Versus
 

M/S
ASSOCIATED COTTON COMPANY THROUGH ARJUN NARANJI CHOTHANI & 2 -
Defendant(s)
 

========================================= 
Appearance
: 
MR KIRTIDEV R DAVE for
Appellant(s) : 1,MR RAHUL K DAVE for Appellant(s) :
1, 
UNSERVED-EXPIRED (N) for Defendant(s) : 1, 
NOTICE SERVED for
Defendant(s) : 2, 
NOTICE UNSERVED for Defendant(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 08/08/2011 

 

 
 
ORAL
ORDER

Mr.R.K.Dave,
learned advocate for the appellant submits that the partner who had
filed the appeal on behalf of the appellant has expired and prays for
time to do the needful in the matter.

At
his request, the matter is adjourned to 5th September,
2011.

(HARSHA
DEVANI, J.)

(ashish)

   

Top