Gujarat High Court High Court

Maharaja vs Jaydeep on 3 May, 2010

Gujarat High Court
Maharaja vs Jaydeep on 3 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9677/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9677 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1247 of 2007
 

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


 

MAHARAJA
SALT WORKS CO PVT LTD - Petitioner(s)
 

Versus
 

JAYDEEP
& CO & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
TS NANAVATI for
Petitioner(s) : 1, 
MR BD KARIA for Respondent(s) : 1, 
MS RV
ACHARYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/05/2010 

 

ORAL
ORDER

1. Heard
learned Advocate Mr. TS Nanavati for the petitioner, Mr. BD Karia for
respondent No.1. and Ms. RV Acharya for respondent No.2.

2. Pursuant
to order dated 29.04.2010, Mr. V.M.Pandya, Executive Engineer of
PGVCL is present before the Court. The officer concerned to file an
affidavit explaining page No.121 of the main petition and also
explaining page Nos. 102 and 103.

3. The
matter is adjourned to 6th May, 2010. Concerned officer to
remain present on that day.

(RAVI
R. TRIPATHI, J.)

jani

   

Top