Gujarat High Court
Wockhardt vs Gopalsingh on 18 June, 2010
Gujarat High Court Case Information System
Print
CA/4969/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 4969 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13564 of 2009
=========================================================
WOCKHARDT
LIMITED - Petitioner(s)
Versus
GOPALSINGH
ARJUNPRASADSINGH - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/06/2010
ORAL
ORDER
Learned
advocate Mr. Joshi appearing on behalf of applicant submitted that
in this matter on behalf of opponent learned advocate Mr. DS
Vasavada is appearing. But, by mistake, Registry has shown name of
learned advocate Mr. HS Munshaw. Therefore, learned advocate Mr.
Vasavada may not aware about circulation of this matter.
Accordingly,
matter is adjourned on 29/6/2010. Registry is directed to show name
of learned advocate Mr. Vasavada appearing on behalf of opponent
instead of name of learned advocate Mr. Munshaw.
(H.K.RATHOD,
J)
asma
Top