Gujarat High Court High Court

P vs Maruti on 23 July, 2009

Gujarat High Court
P vs Maruti on 23 July, 2009
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/303/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

FIRST
APPEAL No. 303 of 2008
 

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

 

P
G V C L & 2 - Appellant(s)
 

Versus
 

MARUTI
OIL MILL THRO' KANUBHAI S PATEL & 2 - Respondent(s)
 

=========================================================
 
 Appearance
: 
MR PREMAL R
JOSHI for Appellants. 
MR
PRAVIN GONDALIYA for
Respondents 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE SHARAD D DAVE   23rd July, 2009
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Admit.

Learned advocate Mr. Gondaliya appears for and waive service of
notice of admission on behalf of the respondents.

{Miss R.M Doshit, J.}

{Sharad D Dave, J.}

Prakash*

   

Top