Gujarat High Court
Sudarshan vs Tirumala on 25 November, 2010
Gujarat High Court Case Information System
Print
SCA/11927/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11927 of 2009
=========================================================
SUDARSHAN
KEDIA FOR HIMSELF AND PARTNER OF ANCHAL POLYTEX - Petitioner(s)
Versus
TIRUMALA
ENTERPRISE - Respondent(s)
=========================================================
Appearance
:
MR.
UTPAL A JOSHI for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR BD
KARIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/11/2010
ORAL
ORDER
In
second round when the matter is called out learned advocate for the
petitioner is not present. Learned advocate for the respondent is
present. Hence the petition is dismissed for default. Notice is
discharged with no order as to costs.
(
M.D. SHAH, J. )
syed/
Top