Gujarat High Court High Court

Standard vs National on 26 November, 2010

Gujarat High Court
Standard vs National on 26 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2689/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2689 of 2010
 

With


 

CIVIL
APPLICATION No. 14009 of 2010
 

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


 

STANDARD
MATERIALS AGENCIES PVT LTD THROUGH DIRECTOR - Appellant(s)
 

Versus
 

NATIONAL
SMALL INDUSTRIES CORPORATION THRO'SECRETARY OR & 2 -
Respondent(s)
 

=================================================
 
Appearance : 
MR
SHALIN MEHTA for MR
HEMANG M SHAH for Appellant(s) : 1, 
MS SANGITA PAHWA for M/S
THAKKAR ASSOC. for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 26/11/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

To
find out whether the written undertaking given by the appellants
before the Court was genuine or not, we give another opportunity to
the appellants to state whether they intend to comply with the
undertaking given before the learned Single Judge. In that case,
they will come with the draft of 50% of the undertaking amount by the
next date.

Post
the matter on 16th December, 2010 on the top of the list.

Pendency
of this case shall not stand in the way of the respondents to proceed
in accordance with law.

Civil
Application No. 14009 of 2010 stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top