Gujarat High Court High Court

D vs Gujarat on 14 December, 2010

Gujarat High Court
D vs Gujarat on 14 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11120/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 11120 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1669 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7699 of 1993
 

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

 

D
F CHAUHAN & 12 - Petitioner(s)
 

Versus
 

GUJARAT
WATER AND RESOURCES DEVELOPMENT CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HJ DHOLAKIA for
Petitioner(s) : 1 - 10, 10.2.1, 10.2.2, 10.2.3, 10.2.4,10.2.5 -
13. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 14/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
application is allowed by consent in terms of paragraph 7(B). The
application stands disposed accordingly.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top