Gujarat High Court
Mundra vs Kishor on 3 December, 2010
Gujarat High Court Case Information System Print AO/344/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD APPEAL FROM ORDER No. 344 of 2010 With CIVIL APPLICATION No. 13627 of 2010 In APPEAL FROM ORDER No. 344 of 2010 ========================================================= MUNDRA PORT AND SPECIAL ECONOMIC ZONE LTD THROUGH DIRECTOR - Appellant(s) Versus KISHOR KANAJI CHANDAN & 24 - Respondent(s) ========================================================= Appearance : MR HARSHADRAY A DAVE for Appellant(s) : 1, None for Respondent(s) : 1 - 25. ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 03/12/2010 ORAL ORDER
Learned
advocate, Mr.H.A.Dave, seeks permission to place on record copy of
injunction application. Permission is granted. S.O. to 9-12-2010.
(M.D.SHAH,J.)
radhan
Top