Gujarat High Court Case Information System
Print
FA/17/4108 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1741 of 2008
To
FIRST
APPEAL No. 1744 of 2008
With
CIVIL
APPLICATION No. 4288 of 2008
In
FIRST
APPEAL No. 1741 of 2008
To
CIVIL
APPLICATION No. 4291 of 2008
In
FIRST
APPEAL No. 1744 of 2008
=========================================================
SARDAR
SAROVAR NARMADA NIGAM LTD. & 1 - Appellant(s)
Versus
JAIMIN
BROTHERS - Defendant(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Appellant(s) : 1
- 2.MR HG MAZMUDAR for
Appellant(s) : 1
- 2.
None
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
FA
1741 TO 1744 OF 2008:
Heard
Mr. G.C. Majmudar, learned counsel appearing for the appellants.
ADMITTED.
Mr. B.S. Patel, learned counsel
appears for the respondent and waives formal service of admission in
each appeal. Respondent, if so desires, may file written resistence
on the returnable date.
CA
4288 TO 4291 OF 2008:
Notice
be issued to the respondent to show cause as to why judgment and
decree under challenge should not be stayed till further orders.
Notice is made returnable on 13th October, 2008. Mr. B.S.
Patel, learned counsel appears for the opponent and waives service of
notice in each appeal. Registry is directed to keep a copy of this
order in each of appeal.
[C.K.
BUCH, J.] [H.B. ANTANI, J.]
pirzada/-
Top