Gujarat High Court High Court

Mahindra vs Rajendra on 7 July, 2008

Gujarat High Court
Mahindra vs Rajendra on 7 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/764/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 764 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 765 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 767 of 2008
 

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


 

MAHINDRA
GUJARAT TRACTORS LTD. - Petitioner(s)
 

Versus
 

RAJENDRA
M PATEL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
CHUDGAR FOR NANAVATI ASSOCIATES for Petitioner(s)
: 1 - 2. 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MR RAJESH
P MANKAD for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
 
ORAL
ORDER

Mr.

R. P. Mankad and Mr. Chudgar, learned advocates have placed the
consent terms on record in respect of the issue, which requires some
deliberation, therefore, the parties request two days time. S.O. to
9.7.2008.

(K.M.THAKER,
J.)

ynvyas