Gujarat High Court High Court

Oswal vs Pipavav on 18 October, 2011

Gujarat High Court
Oswal vs Pipavav on 18 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/170/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 170 of 2010
 

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

 

OSWAL
MACHINERY LTD - Petitioner(s)
 

Versus
 

PIPAVAV
SHIPYARD LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHWIN L SHAH for
Petitioner(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/10/2011 

 

ORAL
ORDER

1.0 On
10th October 2011 the hearing of the petition was
adjourned because the learned advocate for the petitioner had filed
sick-note. Then on 13th October 2011 also the hearing of
the application had been adjourned to today on account of the same
reason.

2.0
Today also the learned advocate for the petitioner is not present and
it is informed that he has filed sick-note.

3.0
After the respondent declared before the Court that in respect of the
subject matter of present petition, the petitioner has already filed
a Recovery Suit, the proceedings have not been conducted further
because of non-availability of the advocate for the petitioner.

4.0
Since today sick-note for one day is filed by learned advocate for
the petitioner, only out of due difference the hearing of the
petition is adjourned to 20.10.2011 with
clarification that on the next date, hearing may not be adjourned
despite leave-note/sick-note of advocate representing either side.
Stand over to 20.10.2011.

[K.M.THAKER,
J.]

Amit

   

Top