Gujarat High Court
Pankaj vs Kandla on 26 August, 2011
Gujarat High Court Case Information System
Print
CA/2797/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2797 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3257 of 2010
=====================================
PANKAJ
SURESH LALWANI & 2 - Petitioner(s)
Versus
KANDLA
PORT TRUST - Respondent(s)
=====================================
Appearance
:
MR TR MISHRA for Petitioner(s)
: 1 - 3.
MR DHAVAL D VYAS for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/08/2011
ORAL
ORDER
1.0 Learned
advocate Mr. Dhaval D. Vyas for the opponent, instructed by Mr.
Manohar N. Tewani, Executive Engineer, Road Division, Kandla Port
Trust, states that the order of this Court will be implemented in
letter and spirit, latest by 30th August 2011.
2.0 The
matter is adjourned to 30th August 2011,
will be taken up at 2:30 p.m.
[
Ravi R. Tripathi, J. ]
hiren
Top