Gujarat High Court
Tadvi vs Sardar on 1 September, 2008
Gujarat High Court Case Information System
Print
SCA/5081/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5081 of 2008
=========================================================
TADVI
PRATAPKUMAR RAMESHCHAND-RA & 27 - Petitioner(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM LIMITED & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1 - 28.
MR SP HASURKAR for Respondent(s) : 1 -
3.
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/09/2008
ORAL
ORDER
Learned
advocate Mr. Shalin Mehta for the petitioner requests for time to
file sur-sur-rejoinder with the consent of learned advocate Ms.
Mandavia for the respondent. Therefore, by consent, the matter is
S.O. to 9.9.2008. Interim relief granted earlier to continue till
then.
(Rajesh
H. Shukla, J.)
(hn)
Top