Gujarat High Court High Court

Kiranbhai vs Sardar on 8 February, 2010

Gujarat High Court
Kiranbhai vs Sardar on 8 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/401/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 401 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25264 of 2006
 

With


 

CIVIL
APPLICATION No. 4815 of 2008
 

In
 


LETTERS PATENT APPEAL No. 401 of
2008
 

In


 

SPECIAL CIVIL APPLICATION
No. 25264 of
2006 
=========================================================

 

KIRANBHAI
JAYANTILAL THAKORE & 2 - Appellant(s)
 

Versus
 

SARDAR
SAROVAR NARMADA NIGAM LTD. & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK THAKKAR FOR M/S. THAKKAR ASSOC.
for
Appellant(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 - 3. 
MR CC BHALJA
for Respondent(s) : 4 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

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)

Learned
advocate Mr. Dipak Thakkar has appeared for the appellants. He has
submitted that the appellants are negotiating a settlement. At the
request of learned advocate Mr. Thakkar, S.O. to 25th
February 2010.

It
is clarified that in the event the settlement does not go through by
the next date, the matter shall be conducted on merits.

[K.M.Thaker,
J.] [Ms. R.M.Doshit, J.]

kdc

   

Top