Gujarat High Court
Gati vs Union on 26 June, 2008
Gujarat High Court Case Information System
Print
CA/7114/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7114 of 2008
======================================
GATI
& CO - Petitioner(s)
Versus
UNION
OF INDIA MINISTRY OF RAILWAYS & 3 - Respondent(s)
======================================
Appearance :
MR KAMAL TRIVEDI,
Sr.Advocate with MS SK VISHEN for Petitioner(s)
: 1,
None for
Respondent(s) : 1 - 4.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/06/2008
ORAL
ORDER
Issue
notice to the respondents returnable by 05.08.2008.
Considering
the submissions made by ld.Sr.Counsel Mr.Trivedi, the operation of
the impugned judgment shall remain stayed, and the relief as prayed
for in paragraph ? 5A is granted.
List
it on 05.08.2008.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
binoy
Top