Gujarat High Court High Court

Gujarat vs C.J on 15 July, 2010

Gujarat High Court
Gujarat vs C.J on 15 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/103/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 103 of 1986
 

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

 

GUJARAT
MARI TIME BOARD - Appellant(s)
 

Versus
 

C.J.
KOTECHA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Appellant(s) : 1, 
MR MR ANAND for Defendant(s) : 1, 
MS VS
PATHAK, ASSTT.GOVERNMENT PLEADER for Defendant(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

As
the learned advocate on behalf of the respondent submits that papers
are already handed over to respondent no.1, notice is required to be
issued to respondent no.1.

In
view of the above, notice be issued to respondent no.1, returnable
on 13th August 2010.

Letter
received by the learned advocate from respondent no.1 is taken on
record.

[H.B.

ANTANI, J.]

pirzada/-

   

Top