Gujarat High Court
Rupera vs Union on 15 October, 2008
Gujarat High Court Case Information System
Print
FA/661219/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6612 of 1998
=========================================================
RUPERA
TRANSPORT COMPANY - Appellant(s)
Versus
UNION
OF INDIA OWNING AND REPRNORTHERN RAILWAY ADMINISTRATIO - Defendant(s)
=========================================================
Appearance
:
MR
NILESH A PANDYA for
Appellant(s) : 1,
MR NS SHEVADE for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Learned
counsel, Mr.N.S.Shevade, for the respondent seeks time to 22-10-2008.
S.O. to 22-10-2008.
(R.P.DHOLAKIA,J)
(Z.K.SAIYED,J.)
radhan/
Top