Gujarat High Court High Court

Southern vs Bio on 13 April, 2011

Gujarat High Court
Southern vs Bio on 13 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/131/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 131 of 2009
 

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


 

SOUTHERN
WIND FIRMS LIMITED - Petitioner(s)
 

Versus
 

BIO
TECH VISION CARE PVT LTD - Respondent(s)
 

=================================================
 
Appearance : 
MR
MRUGESH JANI for Petitioner(s) : 1, 
MR DC DAVE for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

Mr
Mrugesh Jani, learned advocate for the petitioner seeks time to file
reply to further affidavit filed on behalf of the respondent and to
move an application for withdrawal of the amount deposited.

At
his request, S.O. to 28.04.2010.

[Anant
S. Dave, J.]

*pvv

   

Top