Gujarat High Court
Gujarat vs Bhavesh on 4 February, 2010
Gujarat High Court Case Information System
Print
SCA/4221/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4221 of 1999
=================================================
GUJARAT
FISHERIES DEVELOPMENT CORPORATION - Petitioner
Versus
BHAVESH
AMRUTLAL SINDHAVA - Respondent
=================================================
Appearance :
MR
SIRAJ R GORI for Petitioner:
MR BHARAT T RAO for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/02/2010
ORAL
ORDER
Heard
learned advocates for the parties. The arguments are over, matter is
adjourned at the request of Shri Gori for ascertaining as to whether
there is any possibility of amicably settling the dispute between the
parties. Time as sought for is granted. At his request matter is
adjourned to 11/3/2010 in a fixed matter board.
[
S.R. BRAHMBHATT, J ]
/vgn
Top