Gujarat High Court
S vs Unknown on 9 February, 2011
Gujarat High Court Case Information System
Print
MCA/442/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 442 of 2011
In
SPECIAL
CIVIL APPLICATION No. 10685 of 2009
=========================================================
S
K PARMAR - Applicant(s)
Versus
GUJARAT
NARMADA VALLEY FERILIZER COMPANY LTD & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MM SAIYED for
Applicant(s) : 1,
MR KASHYAP R JOSHI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2011
ORAL
ORDER
Heard. In view of the averments made in the application, the same
is hereby allowed in terms of paragraphs 5(a) and 5(c). The main
petition is restored to its original file. The application stands
disposed of accordingly.
With
the consent of the learned advocates for both the sides, the matter
be taken up for hearing today i.e. on 09th February 2011.
(K.S.
Jhaveri, J)
Aakar
Top