Gujarat High Court
M/S vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CA/1066/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 1066 of 2009
In
SPECIAL
CIVIL APPLICATION No. 12027 of 2007
=========================================
M/S
LARSEN & TOUBRO LTD. - Applicant(s)
Versus
STATE
OF GUJARAT THRO THE FINANCE SECRETARY & 4 - Respondent(s)
=========================================
Appearance
:
NANAVATI
ASSOCIATES for
Applicant(s) : 1,
MS MAITHILI MEHTA, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 25/06/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. This
application seeks fixation of an early date of hearing of Special
Civil Application No.12027 of 2007 as well as Civil Application
No.10841 of 2008.
2. Heard
the learned advocate for the applicant.
3. No
case is made out for hearing the matters out of turn. In the
circumstances, the application is rejected.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top