Gujarat High Court
Jaimin vs Sardar on 15 February, 2010
Gujarat High Court Case Information System
Print
CA/10357/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10357 of 2009
To
CIVIL
APPLICATION No. 10360 of 2009
In
CIVIL
APPLICATION No. 4288 of 2009 to 4291 of 2008
In
FIRST
APPEAL Nos. 1741 to 1744 of 2008
=========================================================
JAIMIN
BROTHERS - Petitioner(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
MRCHIRAGBPATEL
for
Petitioner(s) : 1,
MR GC MAZMUDAR for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER 15th February 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule. To be heard with the main matter. Learned advocate Mr. Mazmudar
appears for and waives service of notice of rule on behalf of the
opponents.
The
Appeals be posted for final hearing in the second week of April 2010.
The paper-book is dispensed with.
{Ms.
R.M Doshit, J.}
{K.M
Thaker, J.}
Prakash*
Top