Gujarat High Court High Court

Ial vs Kandla on 30 September, 2010

Gujarat High Court
Ial vs Kandla on 30 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3377/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 3377 of
2009 
=========================================================

 

IAL
INDIA LTD - Petitioner(s)
 

Versus
 

KANDLA
PORT TURST & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG SHUKLA for
Petitioner(s) : 1, 
MR DHAVAL D VYAS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/09/2010 

 

ORAL
ORDER

Heard
learned Advocate Mr. DG Shukla for petitioner and learned Advocate
Mr. Dhaval D. Vyas for respondents. It is jointly submitted by both
learned Advocates that this mater on facts is different and,
therefore, may be separated. Accordingly, Registry of this Court is
directed to separate this matter Special Civil Application No. 3377
of 2009 from Special Civil Application No. 7693 of 1998 and Special
Civil Application No. 12140 of 2003. Accordingly, Special Civil
Application No. 7733 of 2009 is required to be separated and to be
notified separately for final hearing accordingly. Accordingly,
registry is directed to notify Special Civil Application NO. 3377 of
2009 for final hearing on 19th October, 2010.

(H.K.

Rathod,J.)

Vyas

   

Top