Gujarat High Court High Court

State vs Bharat on 23 September, 2008

Gujarat High Court
State vs Bharat on 23 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/848/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 848 of 2007
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

BHARAT
VIJAY CONSTRUCTION CO. - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
TANUJA KACHCHI, LD.ASST.GOVERNMENT PLEADER for
Appellants. 
RULE NOT RECD BACK for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 23/09/2008
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Heard
Ms.Tanuja M. Kachchi, learned Assistant Government Pleader,
appearing on behalf of the appellants.

ADMITTED.

The notice/intimation of admission of the appeal be served to the
respondent.

(C.K.

Buch, J)

(H.B.

Antani, J)

Aakar

   

Top