Gujarat High Court
Executive vs Lakshman on 16 August, 2011
Gujarat High Court Case Information System
Print
FA/269720/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2697 of 2009
To
FIRST
APPEAL No. 2700 of 2009
=========================================================
EXECUTIVE
ENGINEER (CONSTRUCTION) - Appellant(s)
Versus
LAKSHMAN
PARBAT & 1 - Defendant(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Appellant(s) : 1,
None
for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/07/2009
ORAL
ORDER
Heard
learned advocate Mr. M.D. Pandya appearing on behalf of appellant.
Considering
submissions made by learned advocate Mr. M.D. Pandya, present First
Appeal is ADMITTED.
Issue
notice for final disposal to respondents returnable on 31st
July 2009.
Direct
service is permitted.
Registry
is directed to call for Record and Proceedings from the concerned
Reference Court so as to reach on or before 31st
July 2009.
[H.K.
RATHOD, J.]
#Dave
Top