Gujarat High Court High Court

Gujarat vs Champaklal on 20 April, 2011

Gujarat High Court
Gujarat vs Champaklal on 20 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5200/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5200 of 2001
 

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

 

GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION LTD. - Petitioner(s)
 

Versus
 

CHAMPAKLAL
HIMMATRAI JOSHI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG CHAUHAN for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR KRUNAL
D PANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/04/2011 

 

ORAL
ORDER

Considering
the fact that though matter has been called out twice, learned
advocate Mr. Krunal D. Pandya was not remained present on both
occasions, but, learned advocate Mr. D.G. Chauhan is remained
present. However, in the interest of justice, matter is adjourned to
29 th
April, 2011.

Registry
is directed to notify this matter in First
Board.

[H.K.

RATHOD, J.]

#Dave

   

Top