Gujarat High Court
Jayantilal vs Ministry on 12 January, 2010
Gujarat High Court Case Information System
Print
LPA/1028/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1028 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3089 of 2009
With
LETTERS
PATENT APPEAL No. 1029 of 2009
In
SPECIAL CIVIL APPLICATION No. 2286 of 2009
=============================================
JAYANTILAL
KALIDAS THACKER THROUGH POWER OF ATTORNEY HOLDER & 1 -
Appellant(s)
Versus
MINISTRY
OF POWER & 4 - Respondent(s)
=============================================
Appearance :
MR
MB GOHIL for Appellant(s) : 1 - 2.
NOTICE SERVED BY DS for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 2, 5,
MR
KETAN D SHAH for Respondent(s) : 3 -
4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the respondents prays for and is allowed further two days
time to file reply affidavit giving the quantum of compensation paid
in favour of others and the quantum of compensation the Company
intends to pay to the appellants.
Post
the matter on 21st January, 2010.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
//smita//
Top