Gujarat High Court High Court

Preetiben vs Nirlon on 18 October, 2011

Gujarat High Court
Preetiben vs Nirlon on 18 October, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7914/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 7914 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 12468 of 2009
 

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

PREETIBEN
CHETANKUMAR MEHTA - Petitioner(s)
 

Versus
 

NIRLON
LABORATORIES - Respondent(s)
 

===================================== 
Appearance
: 
MS SANDHYA D NATANI for
Petitioner(s) : 1, 
MR PS GOGIA for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 18/10/2011 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Ms. SD Natani for the applicant and learned advocate
Mr. PS Gogia for the opponent.

2.0 The
proprietor of opponent Nirlon Laboratories shall remain personally
present before the Court tomorrow i.e. 19th October 2011
at 11:00 a.m. failing which, the Court will have to pass coercive
order against him. Learned advocate Mr. Gogia undertakes to inform
him about this order.

2.1 Adjourned
to 19th October 2011.

[
Ravi R. Tripathi, J. ]

hiren

   

Top