Gujarat High Court High Court

Shreem vs Tensile on 15 March, 2011

Gujarat High Court
Shreem vs Tensile on 15 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/369/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 369 of 2010
 

With


 

CIVIL
APPLICATION No. 15244 of 2010
 

In
APPEAL FROM ORDER No. 369 of 2010
 

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

 

SHREEM
CONSTRUCTION PRIVATE LIMITED THROUGH CHAIRMAN BHAVESH - Appellant(s)
 

Versus
 

TENSILE
STEEL LIMITED THROUGH CHAIRMAN AND MANAGING & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TATTVAM K PATEL for
Appellant(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 2. 
MR
KV SHELAT for Respondent(s) : 1, 
MR.D K.PUJ for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/03/2011
 

COMMON
ORAL ORDER

The
Registry is directed to ascertain as to whether the order/s passed in
Miscellaneous Civil Application No.8 of 2011 and Miscellaneous Civil
Application No.76 of 2011 have been carried or not and the
proceedings are received or not; and thereafter, the Registry to give
registration number and list the same along with present matters on
29th March 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top