Gujarat High Court High Court

Gujarat vs Nenaram on 25 January, 2010

Gujarat High Court
Gujarat vs Nenaram on 25 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/278/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 278 of 2009
 

With


 

CIVIL
APPLICATION No. 11362 of 2009
 

In
 


SECOND APPEAL No. 278 of 2009
 

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

 

GUJARAT
WATER SUPPLY & SEWAGE BOARD - Appellant(s)
 

Versus
 

NENARAM
A CHAUHAN - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 
ORAL
ORDER

Notice
pending admission returnable on 15th
February, 2010.

In
the meantime and till the returnable date, the amount deposited
should not be disbursed. Shri Munshaw, learned advocate to produce
the copy of contract by the returnable date on the record. Direct
service is permitted.

(S.R.BRAHMBHATT,J)

Vahid

   

Top