Gujarat High Court
Airport vs Manjari on 4 September, 2008
Gujarat High Court Case Information System
Print
FA/108720/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1087 of 2004
with
FIRST
APPEAL No.92 of 2005
with
CIVIL
APPLICATION No.441 of 2005
in
FIRST
APPEAL No.92 of 2005 AND OTHER ALLIED MATTERS
=========================================================
AIRPORT
AUTHORITY OF INDIA - Appellant(s)
Versus
MANJARI
HIAMSHU PUJARA & 7 - Defendant(s)
=========================================================
Appearance
:
MR
SV RAJU for
Appellant(s) : 1,
MR SUBHASH G BAROT for Respondent (s) : 1 -
4.
MR GN SHAH for Respondent (s) : 5,
MR YN RAVANI for
Respondent (s) : 6,
RULE SERVED for Respondent (s) : 7,
MR P A
MEHD for Respondent (s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/09/2008
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
According
to Shri Subhash Barot, learned counsel appearing for respondent
nos.1 to 4, Shri N.D. Nanavati, learned senior counsel, is appearing
with him in this group of matters.
In
view of aforesaid, the Registry is directed to place this entire
group of matters before appropriate Division Bench, where Mr.Justice
C.K. Buch is not a party, after obtaining necessary orders from
Hon’ble the Chief Justice, High Court of Gujarat.
(C.K.
Buch, J)
(H.B.
Antani, J)
Aakar
Top