Gujarat High Court High Court

Suzlon vs Nav on 5 August, 2008

Gujarat High Court
Suzlon vs Nav on 5 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2285/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2285 of 2008
 

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

 

SUZLON
ENERGY LTD. - Petitioner(s)
 

Versus
 

NAV
MAHARASHTRA CHAKAN OIL MILLS LTD. & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
MR PANDYA SV for Respondent(s) : 1 - 2. 
MS
SHILU RG for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/08/2008 

 

ORAL
ORDER

The
learned advocates appearing on behalf of the respondent is absent
when the petition is called out.

Having
considered the impugned order, it appears that against the claim of
Rs.78,83,000=00, the learned City Civil Court has granted
conditional Leave to Defend in favour of the petitioner herein ?
original defendant on condition to deposit Rs.13,00,000 (Rupees
Thirteen Lacs only).

RULE,
returnable on 20th August, 2008. To be placed in First
Board.

D.S.

Permitted.

[M.R.

SHAH, J.]

rafik

   

Top