Gujarat High Court Case Information System
Print
SCA/4842/1985 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4842 of 1985
WITH
CIVIL
APPLICATION NO. 125 OF 1987
IN
SPECIAL
CIVIL APPLICATION NO. 4842 OF 1985
WITH
CIVIL
APPLICATION NO. 854 OF 1987
IN
SPECIAL
CIVIL APPLICATION NO. 4842 OF 1985
WITH
CIVIL
APPLICATION NO. 1440 OF 1987
IN
SPECIAL
CIVIL APPLICATION NO. 4842 OF
1985
=========================================================
DUNGARBA
SAJANBHA KER & 3 - Petitioner(s)
Versus
TATA
CHEMICALS LTD & 3 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,DELETED for Petitioner(s) : 2 - 4.
NANAVATI
ASSOCIATES for Respondent(s) : 1,
MR KH BAXI for Respondent(s) :
2,
MR JT TRIVEDI for Respondent(s) : 2,
GOVERNMENT PLEADER for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 14/07/2008
ORAL
ORDER
In
these matters direction was given earlier on 19.02.2008 that Civil
Application No. 1440 of 1987 is required to be placed before this
Court and update the cause title and the direction was given on
28.02.2008 regarding the notice was served upon the Petitioner No.1
or not and also whether the said notice was produced along with the
matter or not whether said notice was served or not, updation
required to be done, even though the direction was not carried out.
So, the Registry is directed to carry out the said direction. The
said matter is stand over to 26.08.2008
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila
Top