Gujarat High Court
Rajat vs Arihand on 6 July, 2011
Gujarat High Court Case Information System
Print
FA/81/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 81 of 2011
=========================================================
RAJAT
ENTERPRISES THRO ITS PROP. RAJESHKUMAR D VORA - Appellant(s)
Versus
ARIHAND
CORPORATION THRO KAMLESHKUMAR A SANCHETI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Appellant(s) : 1,
NOTICE SERVED BY DS for Defendant(s) : 1 - 2.
MR
SUREN M SHAH for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/07/2011
ORAL
ORDER
The
appeal requires admission. Hence, admitted.
Learned
Advocate for the appellant will supply the paper book within four
weeks from today. If the paper book will be supplied within four
weeks, It will be open for the appellant to move Civil application
for early hearing of this appeal.
(K.S.JHAVERI,J.)
pawan
Top