Gujarat High Court High Court

Rupera vs Union on 15 October, 2008

Gujarat High Court
Rupera vs Union on 15 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/661219/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6612 of 1998
 

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

 

RUPERA
TRANSPORT COMPANY - Appellant(s)
 

Versus
 

UNION
OF INDIA OWNING AND REPRNORTHERN RAILWAY ADMINISTRATIO - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
NILESH A PANDYA for
Appellant(s) : 1, 
MR NS SHEVADE for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
counsel, Mr.N.S.Shevade, for the respondent seeks time to 22-10-2008.
S.O. to 22-10-2008.

(R.P.DHOLAKIA,J)

(Z.K.SAIYED,J.)

radhan/

   

Top