Gujarat High Court High Court

Vesuvius vs Dalsukhbhai on 7 February, 2011

Gujarat High Court
Vesuvius vs Dalsukhbhai on 7 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/26411/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26411 of 2006
 

To


 

SPECIAL
CIVIL APPLICATION No. 26417 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 6306 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6308 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6309 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6311 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6312 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6313 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6315 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 6316 of 2007
 

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

 

VESUVIUS
INDIA LTD. - Petitioner(s)
 

Versus
 

DALSUKHBHAI
KANTILAL DELWADIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AK CLERK for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MRS
SANGEETA N PAHWA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/08/2007 

 

 
 
ORAL
ORDER

Considering
the requests matters are adjourned on 19/9/2007. Ad interim relief
granted earlier shall remain continue till further order.

(H.K.RATHOD,
J)

asma

   

Top