Gujarat High Court
Sardar vs Navinchandra on 15 December, 2010
Gujarat High Court Case Information System
Print
FA/2187/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2187 of 2000
=========================================================
SARDAR
SAROVAR NARMADA NIGAM - Appellant(s)
Versus
NAVINCHANDRA
P TRASLAVALA & 1 - Defendant(s)
=========================================================
Appearance :
MS
SEJAL K MANDAVIA for
Appellant(s) : 1,
MR YF MEHTA for Defendant(s) :
1,
UNSERVED-EXPIRED (R) for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/12/2010
ORAL
ORDER
Respondent
No. 2 has expired. Hence, name of respondent No. 2 is allowed to be
deleted.
The matter to come up for final hearing on 24th December
2010.
(K.S.Jhaveri,J.)
mary//
Top