Gujarat High Court
Port vs Chandrakant on 11 March, 2010
Gujarat High Court Case Information System
Print
SCA/12931/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12931 of
2009
=========================================================
PORT
OFFICER & 1 - Petitioner(s)
Versus
CHANDRAKANT
MOHANLAL VAJA - Respondent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1 - 2.
MR PANKAJ K SONI for Respondent(s) : 1,
MS
RAKSHA S DIKSHIT for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/03/2010
ORAL
ORDER
Heard
learned Advocate Ms. Sejal K. Mandavia for petitioner and learned
Advocate Mr. Pankaj K. Soni for respondent.
Considering
submissions made by both learned Advocates, question involved and
raised in this petition would require detailed examination.
Hence,Rule. Earlier
ad-interim order passed by this court on 9.12.2009 shall continue
and operate as interim relief till final disposal of this petition.
(H.K.
Rathod,J.)
Vyas
Top