Gujarat High Court
Mundra vs Kishor on 3 December, 2010
Gujarat High Court Case Information System
Print
AO/344/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 344 of 2010
With
CIVIL
APPLICATION No. 13627 of 2010
In
APPEAL FROM ORDER No. 344 of 2010
=========================================================
MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LTD THROUGH DIRECTOR - Appellant(s)
Versus
KISHOR
KANAJI CHANDAN & 24 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Appellant(s) : 1,
None for Respondent(s) : 1 -
25.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/12/2010
ORAL
ORDER
Learned
advocate, Mr.H.A.Dave, seeks permission to place on record copy of
injunction application. Permission is granted. S.O. to 9-12-2010.
(M.D.SHAH,J.)
radhan
Top