Gujarat High Court High Court

Board vs Western on 5 February, 2010

Gujarat High Court
Board vs Western on 5 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/22942/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 22942 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 23022 of 2005
 

To


 

SPECIAL
CIVIL APPLICATION No. 23025 of 2005
 
 
=========================================================


 

BOARD
OF TRUSTEES OF PORT OF KANDLA KANDLA PORT TRUST & 3 -
Petitioner(s)
 

Versus
 

WESTERN
TRADING CO. - Respondent(s)
 

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


 

 
Appearance
: 
MR KM PATEL
for Petitioner(s) : 1  
4. MR ALPESH RAJPURIYA for Petitioner(s) : 1 - 4. 
MR JB PARDIWALA
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/02/2010 

 

ORAL
ORDER

Mr.

Pardiwala, learned counsel for the respondent, states that pending
these petitions, the representation shall be considered
sympathetically and that the pendency of these petitions will not
preclude them to consider the same in accordance with law.

It
is expected that the he said statement made by learned counsel Mr.
Pardiwala shall be followed in its true spirit. Direct service
permitted.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top