Gujarat High Court High Court

Project vs State on 5 August, 2008

Gujarat High Court
Project vs State on 5 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4661/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4661 of 2005
 

In


 

FIRST
APPEAL No. 294 of 2005
 

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

 

PROJECT
MANAGER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
MS
TRUSHA PATEL AGP for
Respondent(s) : 1, 
RULE
SERVED for
Respondent(s) : 2
- 3, 3.2.2,
3.2.3,
3.2.4,
3.2.5,3.2.6
 
None
for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 05/08/2008 

 

 
ORAL
ORDER

Heard.

In
view of the averments made in the application, the prayers made in
the application deserve to be granted and the same are hereby
granted. The learned counsel for the applicant shall carry out the
amendment accordingly.

The
application stands disposed of accordingly.

The
Registry is directed to list the First Appeal for hearing on 13th
August, 2008.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top