Gujarat High Court High Court

Ranjit vs General on 17 September, 2010

Gujarat High Court
Ranjit vs General on 17 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8149/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8149 of 2010
 

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

 

RANJIT
CONSTRUCTION CO. - Petitioner(s)
 

Versus
 

GENERAL
MANAGER WESTERN RAILWAY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KG SUKHWANI for
Petitioner(s) : 1, 
MR MUKESH A PATEL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

By
instant application, applicant – original respondent in First
Appeal No. 2258/2002, has prayed to pass an order that the above
numbered First Appeal be heard finally at the earliest.

Since
the First Appeal No. 2258/2002 has already been listed on today’s
final hearing board, no order is required to be passed on this civil
application. Hence, this civil application stands disposed of
accordingly.

(A.M.

Kapadia, J.)

(
J.C. Upadhyaya, J.)

* Pansala.

   

Top