Gujarat High Court High Court

Halar vs Gujarat on 9 November, 2011

Gujarat High Court
Halar vs Gujarat on 9 November, 2011
Author: Jayant Patel, H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2287/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2287 of 2010
 

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


 

HALAR
MARITIME AGENCY - Appellant(s)
 

Versus
 

GUJARAT
MARITIME BOARD - Defendant(s)
 

=========================================================
Appearance : 
MR
NK MAJMUDAR for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
has been stated by Mr.Majmudar that for the same subject matter, in
respect of the recovery of the period prior to the present period
which is of the suit in the present case, the Civil Court had
dismissed the suit against which the appeal has been preferred being
First Appeal No.1818/01 and the same has been admitted by this Court.
It is awaiting final hearing. Hence, Admit. To be heard with First
Appeal No.1818/01.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top