Gujarat High Court High Court

Uday vs Aims on 23 June, 2011

Gujarat High Court
Uday vs Aims on 23 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/26771/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26771 of 2006
 

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


 

UDAY
R. PURANDARE - Petitioner(s)
 

Versus
 

AIMS
CHEMICALS PVT.LTD. & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AY KOGJE for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
MR VISHWAS K SHAH for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

Respondent
no. 2-Jatinkumar i H. Shah, who is reported to be the Managing
Director of respondent no. 1-Aims Chemicals Pvt. Ltd. is personally
present in the Court. He has stated at the bar that he will be
appearing as party-in-person on his behalf as well as respondent no.
1-Aims Chemicals Pvt. Ltd. He has stated that necessary Resolution
of the Company authorising him to appear in the Court on behalf of
respondent no. 1-Aims Chemicals Pvt. Ltd. shall be passed and
produced on record. He prays for time for the aforesaid. Hence,
stand over to 20/07/2011.

(M.R.

SHAH, J.)

siji

   

Top