Gujarat High Court High Court

Spun vs Keshariya on 31 January, 2011

Gujarat High Court
Spun vs Keshariya on 31 January, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/309/1980	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 309 of 1980
 

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


 

SPUN
PIPE & CONSTRUCTION CO. - Appellant(s)
 

Versus
 

KESHARIYA
INVESTMENT LTD. & 2 - Defendant(s)
 

=======================================================
Appearance : 
MR
PM RAVAL for Appellant(s) : 1,                            MR ASHISH H
SHAH for Appellant(s) : 1, 
RULE SERVED for Defendant(s) :
1, 
SERVED BY AFFIX.-(R) for Defendant(s) : 2, 
MS PJ DAVAWALA
for Defendant(s) :
3, 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 31/01/2011
 

ORAL
ORDER

Learned
counsel, Mr.Jignesh Kapadia states that earlier, learned counsel,
Mr.A.V. Nair was appearing in the matter and he is not available,
however, he requests for some time.

Therefore,
the matter is finally adjourned to 3rd February, 2011 with
a clear understanding that no time shall be granted.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top