Gujarat High Court High Court

Pankaj vs Kandla on 26 August, 2011

Gujarat High Court
Pankaj vs Kandla on 26 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2797/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 2797 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3257 of 2010
 

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

PANKAJ
SURESH LALWANI & 2 - Petitioner(s)
 

Versus
 

KANDLA
PORT TRUST - Respondent(s)
 

===================================== 
Appearance
: 
MR TR MISHRA for Petitioner(s)
: 1 - 3. 
MR DHAVAL D VYAS for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 26/08/2011 

 

 
ORAL
ORDER

1.0 Learned
advocate Mr. Dhaval D. Vyas for the opponent, instructed by Mr.
Manohar N. Tewani, Executive Engineer, Road Division, Kandla Port
Trust, states that the order of this Court will be implemented in
letter and spirit, latest by 30th August 2011.

2.0 The
matter is adjourned to 30th August 2011,
will be taken up at 2:30 p.m.

[
Ravi R. Tripathi, J. ]

hiren

   

Top