Gujarat High Court Case Information System
Print
SCA/3377/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3377 of
2009
=========================================================
IAL
INDIA LTD - Petitioner(s)
Versus
KANDLA
PORT TURST & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DG SHUKLA for
Petitioner(s) : 1,
MR DHAVAL D VYAS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/09/2010
ORAL
ORDER
Heard
learned Advocate Mr. DG Shukla for petitioner and learned Advocate
Mr. Dhaval D. Vyas for respondents. It is jointly submitted by both
learned Advocates that this mater on facts is different and,
therefore, may be separated. Accordingly, Registry of this Court is
directed to separate this matter Special Civil Application No. 3377
of 2009 from Special Civil Application No. 7693 of 1998 and Special
Civil Application No. 12140 of 2003. Accordingly, Special Civil
Application No. 7733 of 2009 is required to be separated and to be
notified separately for final hearing accordingly. Accordingly,
registry is directed to notify Special Civil Application NO. 3377 of
2009 for final hearing on 19th October, 2010.
(H.K.
Rathod,J.)
Vyas
Top