Gujarat High Court High Court

National vs Karsanbhai on 22 October, 2008

Gujarat High Court
National vs Karsanbhai on 22 October, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/11800/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ORDER
BELOW SPEAKING TO MINUTE 

 

IN
 

SPECIAL
CIVIL APPLICATION No. 11800 of 2008
 

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


 

NATIONAL
AGRICULTURAL CO OP. MARKETING FEDERATION OF INDIA - Petitioner
 

Versus
 

KARSANBHAI
TRIBHOVANDAS RANAVADIYA - Respondent
 

=========================================================
 
Appearance : 
MR
DIPAK R DAVE for Petitioner 
MR
P C CHAUDHARI for
Respondent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/10/2008 

 

 
 
ORAL
ORDER

The
speaking to minute have been filed for clarifying that entire award
is stayed subject to compliance with Section 17-B of the I.D. Act.
The order dated 10.10.2008 be read accordingly. The spoken to minute
is disposed of.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top