Gujarat High Court
Wimco vs Liberty on 11 July, 2011
Gujarat High Court Case Information System
Print
FA/1105/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1105 of 1998
With
FIRST
APPEAL No. 1215 of 1998
With
FIRST
APPEAL No. 2069 of 1998
With
FIRST
APPEAL No. 2330 of 1998
With
FIRST
APPEAL No. 3934 of 1998
=========================================================
WIMCO
LTD. - Appellant(s)
Versus
LIBERTY
MATCH COMPANY PVT.LTD. & 6 - Defendant(s)
=========================================================
Appearance
:
MR
DARSHAN M PARIKH for
Appellant(s) : 1,
MR AMAR N BHATT for Defendant(s) : 1,
RULE
UNSERVED for Defendant(s) : 2 - 4.
RULE SERVED for Defendant(s) :
5 - 7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/07/2011
COMMON
ORAL ORDER
The
learned advocate for the appellant/s is directed to take appropriate
action qua the unserved respondent/s within a period four weeks from
today, failing which the matter will stand dismissed qua the said
respondent/s.
The
matter is adjourned to 24th August 2011. In the meantime,
the Registry is directed to call for R & P of the respective
matter. A copy of present order be placed in each matter.
(K.S.
Jhaveri, J)
Aakar
Top