Gujarat High Court Case Information System
Print
OJCA/328/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 328 of 2011
In
CIVIL
SUITS No. 4 of 2010
=========================================================
SARIN
TECHNOLOGIES LTD - Applicant(s)
Versus
ARVINDBHAI
LAVJIBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Applicant(s) : 1,
None for Respondent(s) : 1, 3,
DR RAJESH H
ACHARYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/08/2011
ORAL
ORDER
Learned
advocate for the respondent No.2 has submitted that the respondent
has filed the speaking to minutes seeking some modification in the
order passed by the Court [Coram : Hon’ble Mr.Justice Anant S. Dave]
and that therefore, it is requested that the matter may be ordered to
be placed before the appropriate Court. Any copy of the speaking to
minutes is not found on record, however, there is an office note
dated 3rd August 2011 which contain similar remarks.
Hence, office is directed to take necessary steps in view of the said
office note dated 3rd August 2011.
[
K. M. THAKER, J. ]
vijay
Top