Gujarat High Court High Court

National vs 4Th on 10 May, 2011

Gujarat High Court
National vs 4Th on 10 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5068/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5068 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 5071 of 2011
 

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

 

NATIONAL
HIGHWAY AUTHORITY OF INDIA - Petitioner(s)
 

Versus
 

4TH
ADDL. SENIOR CIVIL JUDGE & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRENDRA M GOHIL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/05/2011
 

 
 


 

::
 COMMON ORAL ORDER

BELOW SPEAKING TO
MINUTES ::

By
way of present Speaking to Minutes, the petitioner has prayed for
correction in paragraph No.2 as “trial Court” instead of
“High Court” as well as in appearance part whereby the
name of advocate is shown as “NK Ghare” instead of “NK
Khare” in the order dated 22nd April 2011.

Having
considered the contents of the Speaking to Minutes, the same is
hereby allowed. The order dated 22nd
April 2011 be read and corrected accordingly. Speaking to Minutes
stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top