Gujarat High Court High Court

Union vs Vishal on 14 November, 2011

Gujarat High Court
Union vs Vishal on 14 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/163/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 163 of 2009
 

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

 

UNION
BANK OF INDIA - Petitioner(s)
 

Versus
 

VISHAL
EXPORTS OVERSEAS LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CZ SANKHLA for
Petitioner(s) : 1, 
MR SUDHIR M MEHTA for Respondent(s) : 1, 
MS
SHAILEE S MEHTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/11/2011 

 

ORAL
ORDER

When
the matter is called out and taken up for hearing, learned Advocate
for the petitioner is not present. On behalf of learned Advocate for
the respondent, request for adjournment is made. Hence, S.O. to 24th
November 2011.

(K.M.THAKER,
J.)

jani

   

Top