Gujarat High Court High Court

Harish vs Sardar on 8 February, 2010

Gujarat High Court
Harish vs Sardar on 8 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13919/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13919 of 2009
 

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

 

HARISH
CHANDRA (INDIA) LIMITED - Petitioner(s)
 

Versus
 

SARDAR
SAROVAR NARMADA NIGAM LIMITED & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR JOSHI, SR.ADVOCATE with MR DHAVAL M BAROT
for
Petitioner. 
Respondent(s) : 1 - 2. SERVED 
MR NIRZAR S DESAI for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 08/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

RULE.

Learned advocate Mr.Desai appears for and waives service of notice of
rule on behalf of the respondents.

Interim
relief pending the petition is refused. However, the petitioner shall
have liberty to approach this Court for interim relief, if required.

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

/moin

   

Top