Gujarat High Court
Deputy vs Vidhata on 3 August, 2011
Gujarat High Court Case Information System
Print
LPA/1178/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1178 of 2011
IN
SPECIAL
CIVIL APPLICATION No.2212 of 2011
With
CIVIL
APPLICATION No. 8487 of 2011
=========================================================
DEPUTY
ENGINEER (O &M) - Appellant(s)
Versus
VIDHATA
CREATIONS & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Appellant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondents both in the matter of appeal and the
petition for stay. Direct service is permitted. Post the matters on
30.8.2011.
(S.J.MUKHOPADHAYA,CJ)
(J.B.PARDIWALA,J)
pathan
Top