Gujarat High Court
Harish vs Sardar on 8 February, 2010
Gujarat High Court Case Information System
Print
SCA/13919/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13919 of 2009
=========================================================
HARISH
CHANDRA (INDIA) LIMITED - Petitioner(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM LIMITED & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MIHIR JOSHI, SR.ADVOCATE with MR DHAVAL M BAROT
for
Petitioner.
Respondent(s) : 1 - 2. SERVED
MR NIRZAR S DESAI for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/02/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
RULE.
Learned advocate Mr.Desai appears for and waives service of notice of
rule on behalf of the respondents.
Interim
relief pending the petition is refused. However, the petitioner shall
have liberty to approach this Court for interim relief, if required.
(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)
/moin
Top