Gujarat High Court High Court

Project vs State on 13 August, 2008

Gujarat High Court
Project vs State on 13 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1266/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1266 of 2005
 

In


 

FIRST
APPEAL No. 294 of 2005
 

With


 

CIVIL
APPLICATION No. 1264 of 2005
 

In
FIRST APPEAL No. 292 of 2005
 

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

 

PROJECT
MANAGER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
UNSERVED-EXPIRED (R) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
 
ORAL
ORDER

Stay
granted earlier in this applications is confirmed. Rule is made
absolute accordingly. Both the Civil Applications stand disposed of
accordingly.

First
Appeals to be fixed for hearing on 30/10/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top