Gujarat High Court
Through vs Shri on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/8418/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8418 of 2011
With
SPECIAL
CIVIL APPLICATION No. 8419 of 2011
=======================================================
TOUTON
FAR EAST PTE LTD -
THROUGH
CONSTITUTED ATTORNEY - Petitioner(s)
Versus
SHRI
LAL MAHAL LIMITED & 1 - Respondent(s)
=======================================================
Appearance :
MR
RS SANJANWALA for Petitioner(s) : 1,
NANAVATI ASSOCIATES for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 02/08/2011
ORAL
ORDER
Learned
counsel, Mr.R.S. Sanjanwala states that he would be serving affidavit
and learned counsel, Mr.Nandish Kulkarni for Nanavati Associates
requests for time as the affidavit is being served.
With
consent, the matters are adjourned to 12 th
August, 2011.
Ad-interim
relief granted earlier to continue till then.
(RAJESH
H.SHUKLA, J.)
/patil
Top