Gujarat High Court Case Information System
Print
CA/13627/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13627 of 2010
In
APPEAL
FROM ORDER No. 344 of 2010
with
CIVIL
APPLICATION No. 4846 of 2011
In
APPEAL
FROM ORDER No. 342 of 2010
=========================================================
MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LTD THROUGH DIRECTOR - Petitioner(s)
Versus
KISHOR
KANAJI CHANDAN & 24 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1 - 6,8 -
20,22 - 25.
RULE NOT RECD BACK for Respondent(s) : 7, 21,
MR
KAPIL K ACHARYA for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/07/2011
ORAL
ORDER
Heard
learned Advocate Mr. Harshadray A. Dave for the Petitioner, Kishor
Kanji Chandan – Respondent No.1- party-in-person as well as
leanred Advocate Mr. Kapil K. Acharya appearing for Respondent Nos.
3 and 7.
Ad-interim
relief, which is already granted does not require any further
clarification though it is suggested by Respondent
No.1-party-in-person.
At
the request made by party-in-person, the matter was taken up, but
since it is a final hearing matter, due to paucity of time, today it
cannot be taken up, and it is therefore fixed tentatively on
15.7.2011.
(Rajesh
H. Shukla,J)
Jayanti*
Top