Gujarat High Court High Court

Dungarba vs Tata on 14 July, 2008

Gujarat High Court
Dungarba vs Tata on 14 July, 2008
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4842/1985	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4842 of 1985
 

WITH
 

CIVIL
APPLICATION NO. 125 OF 1987
 

IN
 

SPECIAL
CIVIL APPLICATION NO. 4842 OF 1985
 

WITH
 

CIVIL
APPLICATION NO. 854 OF 1987
 

IN
 

SPECIAL
CIVIL APPLICATION NO. 4842 OF 1985
 

WITH
 

CIVIL
APPLICATION NO. 1440 OF 1987
 

IN
 

SPECIAL
CIVIL APPLICATION NO. 4842 OF
1985 
 
=========================================================

 

DUNGARBA
SAJANBHA KER & 3 - Petitioner(s)
 

Versus
 

TATA
CHEMICALS LTD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Petitioner(s) : 1,DELETED for Petitioner(s) : 2 - 4. 
NANAVATI
ASSOCIATES for Respondent(s) : 1, 
MR KH BAXI for Respondent(s) :
2, 
MR JT TRIVEDI for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

REGISTRAR
			(JUDICIAL)
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 
ORAL
ORDER

In
these matters direction was given earlier on 19.02.2008 that Civil
Application No. 1440 of 1987 is required to be placed before this
Court and update the cause title and the direction was given on
28.02.2008 regarding the notice was served upon the Petitioner No.1
or not and also whether the said notice was produced along with the
matter or not whether said notice was served or not, updation
required to be done, even though the direction was not carried out.
So, the Registry is directed to carry out the said direction. The
said matter is stand over to 26.08.2008

(G.K.

Upadhyay)

Registrar
(Judicial)

Nabila

   

Top