Gujarat High Court
Mundra vs Surubha on 23 November, 2010
Gujarat High Court Case Information System
Print
SCA/14884/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14884 of 2010
=========================================
MUNDRA
PORT & SPECIAL ECONOMIC ZONE LTD - Petitioner(s)
Versus
SURUBHA
PATHUBHA JADEJA & 2 - Respondent(s)
=========================================
Appearance :
MR
PR NANAVATI for
Petitioner(s) : 1,
MR KIRTIDEV R DAVE for Respondent(s) : 1,
MR
RAHUL K DAVE for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/11/2010
ORAL
ORDER
Heard
Mr.S.N.Soparkar, learned Senior Advocate with Mr.P.R.Nanavati,
learned Advocate for the petitioner.
Notice
returnable on 07.12.2010.
Mr.K.R.Dave,
learned Advocate waives service of notice on behalf of respondent
No.1. Direct service is permitted qua other respondents. In the
meantime, ad-interim relief in terms of para 9(B).
[M.D.Shah,
J.]
satish
Top