Gujarat High Court High Court

Lucky vs Mahant on 3 March, 2010

Gujarat High Court
Lucky vs Mahant on 3 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/43920/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 439 of 2009
 

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

 

LUCKY
BHARAT GARRAGE PVT.LTD CO THROUGH ITS DIRECTOR JAGPAL - Appellant(s)
 

Versus
 

MAHANT
BHAGWANDASJI GURUKISHANDASJI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Appellant(s) : 1, 
None for Respondent(s) : 1, 3, 
MR NIRAL R
MEHTA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR SUDHANSHU
S PATEL for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/03/2010 

 

 
 
ORAL
ORDER

Mr.

B.T. Rao, learned advocate appearing for the appellant seeks time as
he is to receive the reply. S.O. to 8.3.2010. Ad-interim
relief granted earlier to continue till then.

Mr.

Niral Mehta, learned advocate who is present in the Court assures the
Court that he will serve the reply to Mr. Rao during the course of
the day.

(Ravi
R. Tripathi, J.)

(karan)

   

Top