Gujarat High Court
Maharaja vs Jaydeep on 3 May, 2010
Gujarat High Court Case Information System
Print
CA/9677/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9677 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1247 of 2007
=========================================================
MAHARAJA
SALT WORKS CO PVT LTD - Petitioner(s)
Versus
JAYDEEP
& CO & 1 - Respondent(s)
=========================================================
Appearance :
MR
TS NANAVATI for
Petitioner(s) : 1,
MR BD KARIA for Respondent(s) : 1,
MS RV
ACHARYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/05/2010
ORAL
ORDER
1. Heard
learned Advocate Mr. TS Nanavati for the petitioner, Mr. BD Karia for
respondent No.1. and Ms. RV Acharya for respondent No.2.
2. Pursuant
to order dated 29.04.2010, Mr. V.M.Pandya, Executive Engineer of
PGVCL is present before the Court. The officer concerned to file an
affidavit explaining page No.121 of the main petition and also
explaining page Nos. 102 and 103.
3. The
matter is adjourned to 6th May, 2010. Concerned officer to
remain present on that day.
(RAVI
R. TRIPATHI, J.)
jani
Top