Gujarat High Court High Court

Shrinath vs Sanand on 26 March, 2010

Gujarat High Court
Shrinath vs Sanand on 26 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8689/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8689 of 2009
 

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

SHRINATH
ENTERPRISE - Petitioner(s)
 

Versus
 

SANAND
TEXTILE INDUSTRIES LTD & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR ANSHIN H DESAI for
Petitioner(s) : 1, 
SERVED BY AFFIX.(N) for Respondent(s) : 1, 
MR
RS SANJANWALA for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 26/03/2010 

 

 
ORAL
ORDER

1.0 Heard
learned Advocate Mr. Anshin H. Desai for the petitioner and Mr. RS
Sanjanwala, learned Advocate for the respondent no. 2.

2.0 Having
heard the learned Advocate for the petitioner, the Court finds no
substance in the present petition.

3.0 At
this juncture, learned Advocate
for the petitioner requested that the interim
order, which is granted earlier, be continued for some time.

3.1 The
request is granted. The interim
order, granted earlier, to continue till 15th April
2010.

3.2 The
interim order, granted earlier
and continued by this Court till 15th April 2010,
shall stand vacated automatically on 16th April 2010
without reference to this Court, subject to the petitioner obtaining
any fresh orders from the concerned Court.

4.0 With
the aforesaid directions, the petition is disposed of.

[
Ravi R. Tripathi, J. ]

hiren

   

Top